High Court Kerala High Court

Selestin vs Stat Of Kerala on 30 March, 2010

Kerala High Court
Selestin vs Stat Of Kerala on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7629 of 2009()


1. SELESTIN, S/O.MARIYA DAS, AGED 45 YEARS,
                      ...  Petitioner
2. VAHID, S/O.MUHAMMED KUTTY, MATTATHU

                        Vs



1. STAT OF KERALA, REPRESENTED BY SUB
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                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.7629 of 2009
                      ======================
                          Dated: 30.03.2010
                                ORDER

Petitioners, who are accused Nos.2 and 3 in Crime No. 1068
of 2009 of Kottiyam Police Station for offences punishable under
Section 16 of the Kerala Kerosene Control Order 1968 read with
Sections 3 & 7(1)(a)(ii) of Essential Commodities Act, 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
12.04.2010 or on 13.04.2010 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