High Court Kerala High Court

Farook vs State Of Kerala on 12 March, 2009

Kerala High Court
Farook vs State Of Kerala on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1286 of 2009()



1. FAROOK
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                  -----------------------------------
               Bail Application No. 1286 of 2009
                   ----------------------------------
            Dated this the 12th day of March, 2009.

                               O R D E R

Petitioners who are the accused in Crime No. 110 of 2009 of

Chavakkad Police Station for offences punishable under Sections 143,

147, 148, 323, 324 and 326 r/w Section 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 any day between

16.03.2009 and 18.03.2009 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 applications for regular bail

preferably on the same date on which it is filed.

This petition is disposed of as above.

Dated this the 12th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv