IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4631 of 2010()
1. SUBEER.C.S,@ SUDHEER,
... Petitioner
2. LIBI, AGED 20 YEARS,S/O.BABU,
Vs
1. THE STATE OF KERLAA,
... Respondent
For Petitioner :SRI.C.R.SIVAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
==============
B.A. No. 4631 of 2010
================
Dated: 06.08.2010
ORDER
The petitioners, who are accused nos. 2 and 3 in Crime
No.427/2010 of Kadakkavoor Police Station for offences punishable
under Sections 341, 323 and 308 read with 34 IPC, 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 18/08/2010 or on
19/08/2010 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
ln