IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1277 of 2009()
1. FAYIS BAYAN, AGED 22 YEARS
... Petitioner
2. SAFWAN C.H, AGED 21 YEARS
3. AFSAL.C.K.T, AGED 22 YEARS
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 1277 of 2009
----------------------------------
Dated this the 18th day of March, 2009.
O R D E R
Petitioners who are accused Nos. 2, 3 and 5 in Crime No. 51
of 2009 of Pazhayangadi Police Station for offences punishable
under Sections 143, 147, 148, 341, 323, 324 and 308 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 23.03.2009 and 25.03.2009 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 18th day of March, 2009.
V.RAMKUMAR, JUDGE.
-:2:-
rv