High Court Kerala High Court

Biju vs State Of Kerala on 30 September, 2010

Kerala High Court
Biju vs State Of Kerala on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5902 of 2010()


1. BIJU, S/O.RAMACHANDRAN,
                      ...  Petitioner
2. PRAVEEN, S/O.PRASANNA RAJAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SARIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/09/2010

 O R D E R
                           V.RAMKUMAR, J.
                ----------------------------------------------
                Bail Application No.5902 of 2010
               ------------------------------------------------
           Dated this the 30th day of September, 2010

                                  ORDER

The petitioners, who are accused Nos.1 & 2 in Crime No.456

of 2010 of Kilimanoor Police Station for offences punishable under

Sections 341, 386, 323, 368 & 120(b) & 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

14/10/2010 or on 15/10/2010 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

skj