IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1659 of 2009()
1. DEEPAK, AGED 27 YEARS,
... Petitioner
2. RAJESH KUMAR, AGED 30 YEARS,
3. ANEESH, AGED 29 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
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.1659 of 2009
..........................................
Dated: 2.04.2009
ORDER
Petitioners, who are accused Nos.1 to 3 in Crime No.305 of
2009 of Adoor Police Station for offences punishable under
Sections 452, 294(b), 324 & 427 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