IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4166 of 2008()
1. SUGATHAN, AGED 57,
... Petitioner
2. SARASAMMA, AGED 82, KAILATHU VEEDU,
3. T.SIVAN PILLAI, S/O.THANKAPPAN PILLAI,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 4166 of 2008
----------------------------------
Dated this the 8th day of July, 2008.
O R D E R
Petitioners who are accused Nos. 1 to 3 in Crime
No.195/CR/2005 of Crime Branch, Kollam for offences punishable
under Sections 467, 468 and 471 r/w Section 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
any day between 14.07.2008 and 16.07.2008 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
application for regular bail preferably on the same date on which
it is filed.
This petition is disposed of as above.
Dated this the 8th day of July, 2008.
rv V.RAMKUMAR, JUDGE.
-:2:-