IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4904 of 2010()
1. N.P.SHAMSUDHEEN, S/O.AHAMMED,
... Petitioner
2. C.H.ASHRAF, S/O.ABDULLA,
3. SHAMEEM P., S/O.MUSTHAFA P.P.,
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 :02/09/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
B.A. No. 4904 OF 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated: 2nd day of September, 2010
ORDER
Petitioners, who are accused Nos.1, 2 and 4 in Crime
No.205/2010 of Nileshwaram Police Station for offences
punishable under Sections 143, 147, 148, 324 and 308 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
13.9.2010 or 14.9.2010 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. The petitioners
shall be treated in the same manner as A3.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
dmb