IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7484 of 2010()
1. JITHU P.S., AGED 19,
... Petitioner
2. SARATH P.S., AGED 19,
3. SANDEEP V.R., AGED 19,
4. AJEESH M.V., AGED 19,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.A.C.DEVY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
Bail Application No. 7484 of 2010
..........................................
Dated: 23-11-2010
ORDER
Petitioners who are accused Nos. 8 to 11 in Crime No.
963 of 2010 of Thrissur West Police Station (Thrissur District)
for offences punishable under Sections 143, 147, 148, 323, 324,
326 and 308 read with Sec. 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
Bail Application No. 7484 of 2010 -:2:-
investigating officer on 3-12-2010 or 4-12-2010 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.
Dated this the 23rd day of November, 2010.
V.RAMKUMAR, JUDGE
ani/