High Court Kerala High Court

V.P.Ibrahim vs State on 17 September, 2010

Kerala High Court
V.P.Ibrahim vs State on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5581 of 2010()


1. V.P.IBRAHIM, AGED 62 YEARS,
                      ...  Petitioner
2. V.C.NARAYANAN, AGED 50 YEARS,
3. VINODHAN, S/O.KELAPPAN,

                        Vs



1. STATE,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.B.PRAJITH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5581 of 2010
            ------------------------------------------------
        Dated this the 17th day of September, 2010

                               ORDER

The petitioners, who are accused Nos.1 to 3 in Crime

No.232/2009 of Perambra Police Station for offences

punishable under Sections 376, 323, 468, 452 & 354 read with

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 27/9/2010 or on 28/9/2010 for the

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

Bail Appln.No.5581/2010
: 2 :

the same date on which it is filed.

4. The Magistrate shall consider and dispose of their

application in the light of the decisions reported in Ali Vs.

State of Kerala (2000(2)KLT 280), Shanu Vs. State of

Kerala (2000(3)KLT 452), Krishna Kumar Vs. State of

Kerala (2005(1)KLD (Crl)42) and P.P.Khader Vs. State

of Kerala (2005 (1) KLD (Crl)250).

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj