IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5463 of 2010()
1. KUNJUNNI @ LIJU, AGED 28 YEARS,
... Petitioner
2. RAMESH, AGED 21 YEARS, S/O.RAVI,
3. PAUL, AGED 24 YEARS, S/O.JOSE,
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.FEBIN J.VELUKARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/09/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.5463 of 2010
..........................................
Date: 15.09.2010
ORDER
Petitioners who are accused Nos.1 to 3 in Crime No.501/2010
of Anthikadu Police Station for offences punishable under Sections
341,294(b),323,326 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
24.09.2010 or on 25.09.2010 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