IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5450 of 2010()
1. KRISHNAN NAIR T.P., AGED 63 YEARS,
... Petitioner
2. K.RAMANI BHAI, AGED 60 YEARS,
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5450 of 2010
------------------------------------------------
Dated this the 14th day of September, 2010
ORDER
The petitioners, who are accused Nos.2 & 3 in Crime
No.688/2010 of Sultan Batheri Police Station for offences
punishable under Sections 498-A & 406 read with 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 24/9/2010 or on
25/9/2010 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
Bail Appln.No.5450/2010
: 2 :
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
skj