IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5096 of 2010()
1. JIJI S/O. POULOSE, AYATHUPADATHU HOSUE,
... Petitioner
2. BENNY S/O. JOSEPH, ALAKKAPPALLIL HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.JOSEPH JOHN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/09/2010
O R D E R
V. RAMKUMAR, J.
.........................................
Bail Application No. 5096 of 2010
..........................................
Dated this the 3rd day of September, 2010
ORDER
Petitioners, who are accused Nos.2 and 3 in Crime No.
125/2010 of Kanjikuzhi Police Station for offences punishable
under Sections 294(b), 341, 323, 324 and 308 read with Section
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 15.09.2010 or 16.09.2010 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
ln