IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2336 of 2010()
1. STEPHEN ALIAS SEBASTIAN, AGED 37,
... Petitioner
2. BINU, AGED 33, S/O. THANKAPPAN,
3. LYJU ALIAS FRANCIS,
4. REJI ALIAS REJIKUMAR,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Bail Appl.No.2336 of 2010
--------------------------------------
Dated this the 1st day of June, 2010
ORDER
Petitioners who are the accused 1 to 4 in Crime No.
345 of 2010 of Neyyattinkara Police Station for offences
punishable under Sections 341, 323, 294(b), 34 of I.P.C. and
Section 27 of Arms Act, 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 9.06.2010 or on 10.06.10 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
B.A.No.2336/2010
: 2 :
application for regular bail preferably on the same date on which
it is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj