IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5012 of 2009()
1. SHIPA MENON,
... Petitioner
2. SATIS MENON,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.SANTHEEP ANKARATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 5012 of 2009
..........................................
Dated: 22-3-2010
ORDER
Petitioners who are the accused Nos. 1 and 2 in Crime No.
427 of 2009 of Thrissur Town East Police Station for offences
punishable under Sections 406 and 420 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 26-3-
2010 or 27-3-2010 for the purpose of interrogation and recovery
of incriminating material, if any. The petitioners shall, thereafter,
be produced on the same day, before the Magistrate who 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.
Dated this the 22nd day of March, 2010.
V.RAMKUMAR, JUDGE
ani