High Court Kerala High Court

Adiyattil Abdurahiman @ Kunhappu … vs State Of Kerala on 20 October, 2010

Kerala High Court
Adiyattil Abdurahiman @ Kunhappu … vs State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6353 of 2010()


1. ADIYATTIL ABDURAHIMAN @ KUNHAPPU MASTER
                      ...  Petitioner
2. KALLINGAL SAIDALIKUTTY @ MON,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.6353 of 2010
             ------------------------------------------------
           Dated this the 20th day of October, 2010

                                ORDER

The petitioners, who are accused Nos.7 & 8 in Crime No.152

of 2009 of Chevayoor Police Station for offences punishable under

Sections 109, 120B, 341, 324, 308 & 326 read with Section 34

I.P.C., seek anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this

nature. But at the same time, I am inclined to permit the

petitioners to surrender before the Investigating Officer for the

purpose of interrogation and then to have their application for bail

considered by the Magistrate having jurisdiction. Accordingly, the

petitioners shall surrender before the investigating officer on

02/11/2010 or on 03/11/2010 for the purpose of interrogation

and recovery of incriminating material, if any. The petitioners

shall thereafter be produced before the Magistrate who on being

satisfied that the petitioners have been interrogated by the police

shall consider and dispose of their application for regular bail

preferably on the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj