High Court Kerala High Court

Abbas Onanda And Others vs State Of Kerala on 2 April, 2009

Kerala High Court
Abbas Onanda And Others vs State Of Kerala on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1685 of 2009()



1. ABBAS ONANDA AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2009

 O R D E R
                         V. RAMKUMAR, J.
                .........................................
                       B.A. No.1685 of 2009
               ..........................................
                         Dated: 2.04.2009

                                ORDER

Petitioners who are accused Nos.1 & 2 in Crime

No. 201 of 2008 of Adhur Police Station for offences punishable

under Sections 342,326 & 308 read with 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 8.04-2009

and 13.04.2009 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 2nd day of April, 2009.

V.RAMKUMAR, JUDGE

sj