IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4131 of 2010()
1. GOURI RAGHAVAN, W/O.LATE RAGHAVAN,
... Petitioner
2. JAYAN, S/O.MOHANAN, AGED 30 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.DIVAKARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/08/2010
O R D E R
V. RAMKUMAR, J.
===============
B.A. No. 4131 of 2010
=================
Dated: 12th day of August, 2010
ORDER
Petitioners, who are accused Nos.3 and 2 in Crime
No.247/2010 of Ramapuram Police Station for offences
punishable under Sections 324 and 326 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
20.8.2010 or on 21.8.2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners shall
thereafter appear 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
dmb