High Court Kerala High Court

Dinesh Christapher vs State Of Kerala on 1 December, 2010

Kerala High Court
Dinesh Christapher vs State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7645 of 2010()


1. DINESH CHRISTAPHER, S/O.CHRISTAPHER,
                      ...  Petitioner
2. SHIJI JOY, S/O.JOY, AGED 27 YEARS
3. CLEATUS JOBOY, S/O.JOBOY,AGED 38 YEARS

                        Vs



1. STATE OF KERALA, REPRESENTE BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2010

 O R D E R
                             V. RAMKUMAR, J.
                      .........................................
                         B.A. No.7645 of 2010
                      ..........................................
            Dated this the 1st day of December, 2010

                                     ORDER

Petitioners, who are accused Nos.1 to 3 in Crime No.1353/2010 of

Eravipuram Police Station for offences punishable under Sections 447,

452, 341, 324, 326, 308 and 34 IPC, 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 13.12.2010 or on

14.12.2010 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.

ln