IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1081 of 2009()
1. CHALIL RASHEED,S/O.BEERANKUTTY,
... Petitioner
2. C.MAJEED, S/O.MAMMU,CHONNY HOUSE,
3. BASHEER.T @ ABDUL BASHEER,S/O.MOIDU,
4. IBRAHIM,S/O.UNNACHI ALI,PORUNNANNUR
Vs
1. THE FOREST RANGE OFFICER,
... Respondent
2. THE ASSISTANT WILD LIFE WARDEN,
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1081 of 2009
===============================
DATED: 11.03.2009
O R D E R
Petitioners, who are accused Nos.4 to 7 in O.R. No.16 of 2008 of
Sulthanbathery Forest Range Office for offences punishable under Section
27(1)(e)(iv) and (iii), 52 and 2(f) of the Kerala Forest Act, 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 16.03.09 and 18.03.09 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.
V.RAMKUMAR, JUDGE
sj