IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5647 of 2010()
1. BIJU, S/O.BABY,
... Petitioner
2. JINSON, ELATTE HOUSE,
3. MELWIN, S/O.BABY, KAITHAVILA HOUSE,
4. SHIJU, S/O.BABY, KAKKASSERY HOUSE,
5. BINESH, PANAMBILLY HOUSE,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/09/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
B.A. No. 5647 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated: 24th day of September, 2010
ORDER
Petitioners, who are accused Nos.1, 2, 4, 5 and 6 in Crime
No.863/2010 of Ollur Police Station for offences punishable under
Sections 143, 147, 148, 341, 323, 324 and 308 read with 149
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
5.10.2010 or 6.10.2010 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
dmb