High Court Kerala High Court

K.C.Muhammed Kunhi Haji vs The State Of Kerala Rep. By Public on 26 February, 2009

Kerala High Court
K.C.Muhammed Kunhi Haji vs The State Of Kerala Rep. By Public on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 504 of 2009()


1. K.C.MUHAMMED KUNHI HAJI,S/O.LATE
                      ...  Petitioner
2. K.C.ABDULKHADER,AGED 48 YEARS,

                        Vs



1. THE STATE OF KERALA REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2009

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
                 Bail Application No.504 of 2009
                   ----------------------------------
           Dated this the 26th day of February, 2009.

                               O R D E R

Petitioners who are the accused in Crime No.7 of 2008 of

Chandera Police Station for offences punishable under Sections 452,

506(i), 323, 324, 326, 427 and 498 (A) r/w 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 any day between

05.03.2009 and 06.03.2009 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioners shall

thereafter be produced on the same day before the Magistrate who

shall consider and dispose of their applications for regular bail

preferably on the same date on which it is filed.

This petition is disposed of as above.

Dated this the 26th day of February, 2009.

V.RAMKUMAR, JUDGE.

-:2:-

rv