High Court Kerala High Court

Haridas vs State Of Kerala on 29 November, 2010

Kerala High Court
Haridas vs State Of Kerala on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7582 of 2010()


1. HARIDAS, S/O.BALAKRISHNAN NAIR,
                      ...  Petitioner
2. MATHEW, S/O.THOMAS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/11/2010

 O R D E R
                          V.RAMKUMAR, J.
               ----------------------------------------------
               Bail Application No.7582 of 2010
              ------------------------------------------------
         Dated this the 29th day of November, 2010

                                 ORDER

The petitioners, who are accused Nos.5 & 6 in Crime

No.1049 of 2010 of Pala Police Station for offences punishable

under Sections 420 & 294(A) read with Section 34 I.P.C. and

Section 7(iii) of Lottery Regulation Act, 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

09/12/2010 or on 10/12/2010 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

skj