High Court Kerala High Court

K.Ramachanran vs State Of Kerala on 1 December, 2010

Kerala High Court
K.Ramachanran vs State Of Kerala on 1 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7759 of 2010()


1. K.RAMACHANRAN, AGED 58, S/O.KOCHURAMAN,
                      ...  Petitioner
2. R.VARUN, AGED 17, S/O.K.RAMACHANDRAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE, PARASSALA

                For Petitioner  :SRI.A.AHZAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/12/2010

 O R D E R
                           V. RAMKUMAR, J.
                     .........................................
                         B.A. No.7759 of 2010
                     ..........................................
          Dated this the 2nd day of December, 2010
                                    ORDER

Petitioners, who are accused Nos. 3 and 4 in Crime No. 947 of

2010 of Parassala Police Station for offences punishable under

Sections 143, 147, 148, 149, 324, 326 and 307 IPC, 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 13.12..2010 or on

14.12.2010 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 2nd day of December, 2010.

V.RAMKUMAR, JUDGE.

Rv