High Court Kerala High Court

G.Jayakumar vs N.Muralisankar on 6 March, 2009

Kerala High Court
G.Jayakumar vs N.Muralisankar on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 608 of 2009()


1. G.JAYAKUMAR, G.S.MANDIRAM,
                      ...  Petitioner
2. RIJO JOJAN, KINATTUKARA,
3. K.S.JOJAN, KINATTUKARA,
4. P.A.PAPACHAN @ P.A.POULOSE,
5. K.N.RAMACHANDRAN UNNI, MALIYAKKAL VEEDU,
6. E.K.THAMBI, GIRIJALAYAM,
7. ANTONY.M.VARGHESE, PUTHENVELI,
8. DONICHAN.K.J., KUNNUMELPARAMBIL,

                        Vs



1. N.MURALISANKAR, SECRETARY,
                       ...       Respondent

2. V.S.LAL, PRESIDENT,

3. SUB INSPECTOR OF POLICE, CHERTHALA

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2009

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
                 Bail Application No. 608 of 2009
                   ----------------------------------
             Dated this the 6th day of March, 2009.

                               O R D E R

Petitioners who are the accused in Crime No.48 of 2009 of

Cherthala Police Station for offences punishable under Sections 420,

463, 464, 468 and 471 r/w Section 120(b) 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

12.03.2009 and 13.03.2009 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 6th day of March, 2009.

V.RAMKUMAR, JUDGE.

-:2:-

rv