High Court Kerala High Court

Kiran vs State Of Kerala on 12 October, 2010

Kerala High Court
Kiran vs State Of Kerala on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6171 of 2010()


1. KIRAN, AGED 18 YEARS, S/O. SANTO,
                      ...  Petitioner
2. JACKULIN JINOY, AGED 26 YEARS,

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/10/2010

 O R D E R
                            V. RAMKUMAR, J.
                        ======================
                          B.A. No.6171 of 2010
                        ======================
                            Dated: 12.10.2010

                                  ORDER

Petitioners, who are accused Nos.1 and 4 in Crime No.511/2010

of Varappuzha Police Station for offences punishable under

Sections 341,323,324 and 326 read with 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 22.10.2010 or on 23.10.2010 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

sj