High Court Kerala High Court

Ajith Kumat C.H. vs State Of Kerala on 17 September, 2010

Kerala High Court
Ajith Kumat C.H. vs State Of Kerala on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5567 of 2010()


1. AJITH KUMAT C.H., S/O.BALAKRISHNAN C.H.,
                      ...  Petitioner
2. CHANDREN D.T.S. S/O.KUNHIRAMAN B,
3. ASARI SATHI @ SATHEESH KUMAR B.,
4. PRAMOD K.,S/O. DAMODARAN K.,

                        Vs



1. STATE OF KERALA, REP.BY INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                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.5567 of 2010
               ------------------------------------------------
           Dated this the 17th day of September, 2010

                                  ORDER

The petitioners, who are accused Nos.1 to 4 in Crime

No.312/2009 of Bekal Police Station for offences punishable under

Sections 323, 324 & 308 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 the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj