High Court Kerala High Court

K.Raveendran vs State Of Kerala on 6 August, 2010

Kerala High Court
K.Raveendran vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4393 of 2010()


1. K.RAVEENDRAN, S/O.NARAYANAN
                      ...  Petitioner
2. SASEENDRAN, S/O.KUNJAPPA
3. VINEESH, S/O.BHASKARAN,

                        Vs



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

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                            V. RAMKUMAR, J.
                          ==============
                          B.A. No. 4393 of 2010
                        ================
                           Dated: 06.08.2010

                                 ORDER

The petitioners, who are accused nos. 2, 8 and 10 in Crime

No.183/2010 of Kannavam Police Station for offences punishable under

Sections 143, 147, 148, 341, 323, 324 and 308 read with 149 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 17/08/2010 or on

18/08/2010 for the purpose of interrogation and recovery of

incriminating material, if any. The petitioners shall thereafter appear

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