High Court Kerala High Court

Sameer vs State Of Kerala Through The on 30 March, 2010

Kerala High Court
Sameer vs State Of Kerala Through The on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1631 of 2010()


1. SAMEER, S/O.MOIDEEN, ANANGOOR,KASARAGOD
                      ...  Petitioner
2. MANZOOR.K.M,S/O.MUSTHAFA,PMS ROAD,
3. ZALNUL ABID,S/O.MOHAMMED KUMHI,
4. SHAHUL HAMEED.P.A, S/O.ABDUL KHADER,
5. HABEEB,S/O.ABBAS,THURUTHI,TIPPU NAGAR,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                      ======================
                        B.A. No.1631 of 2010
                      ======================
                          Dated: 30.03.2010

                                ORDER

Petitioners, who are accused Nos.1 to 5 in Crime No. 186 of
2010 of Kasaragod Police Station for offences punishable under
Sections 143,147148,341 and 326 read with 149 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
5.04.2010 or on 06.04.2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners shall
thereafter appear 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

sj