IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7211 of 2010()
1. A.JANARDHANAN,S/O.K.KANNAN,R/AT
... Petitioner
2. A.B.ABDUL KALAM,S/O.KUNJAMU,
Vs
1. STATE OF KERALA, REP.BY SUB INSPECTOR
... Respondent
For Petitioner :SRI.M.GOPIKRISHNAN NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
Bail Application No. 7211 of 2010
..........................................
Dated: 18th November, 2010
ORDER
Petitioners who are the accused in Crime No. 659 of 2010
of Nileswaram Police Station for offences punishable under
Sections 406 and 420 read with Sec. 34 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 23-11-2010 or 24-11-2010 for the
B.A. No. 7211 of 2010 -:2:-
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.
This petition is disposed of as above.
Dated this the 18th day of November, 2010.
V.RAMKUMAR, JUDGE
ani/