IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1286 of 2009()
1. FAROOK
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 1286 of 2009
----------------------------------
Dated this the 12th day of March, 2009.
O R D E R
Petitioners who are the accused in Crime No. 110 of 2009 of
Chavakkad Police Station for offences punishable under Sections 143,
147, 148, 323, 324 and 326 r/w Section 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 any day between
16.03.2009 and 18.03.2009 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 applications for regular bail
preferably on the same date on which it is filed.
This petition is disposed of as above.
Dated this the 12th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv