IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5672 of 2010()
1. JIJESH, AGED 29 YEARS, S/O.MOHANDAS,
... Petitioner
2. JINESH, AGED 28 YEARS, S/O.MOHANDAS,
3. MANU, AGED 22 YEARS, S/O.MANOHARAN,
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.B.PRAMOD
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/09/2010
O R D E R
V. RAMKUMAR, J.
======================
B.A. No.5672 of 2010
======================
Dated: 22.09.2010
ORDER
Petitioners, who are accused Nos.3 to 5 in Crime No.
446/2010 of Muhamma Police Station for offences punishable
under Sections 447,323,324,326 and 427 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
30.09.2010 or on 01.10.2010 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
sj