High Court Kerala High Court

Kurian Kurian vs State Of Kerala on 16 March, 2009

Kerala High Court
Kurian Kurian vs State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1037 of 2009()


1. KURIAN KURIAN, S/O.KURIAN, AGED 54 YEARS
                      ...  Petitioner
2. SOJAN @ TOJAN, S/O.VARGHESE, AGED 26
3. DECON MANOJ, S/O.VARGHESE, AGED 31 YEARS

                        Vs



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

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2009

 O R D E R
                          V. RAMKUMAR, J.
               * * * * * * * * * * * * * * * * * *
                     B.A. NO. 1037 OF 2009
               * * * * * * * * * * * * * * * * * *
                        Dated: 16-03-2009

                               ORDER

Petitioners who are accused No. 1 to 3 in in Crime No.
244 of 2008 of Kanjikuzhi Police Station for offences punishable
under Sections 253 and 332 read with Sec. 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 any day between 20-3-2009 and 24-3-
2009 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioners shall thereafter be
produced on the same day before the Magistrate concerned who
shall release the petitioners on bail on appropriate conditions.

This petition is disposed of as above.

Dated this the 16th day of March, 2009.

V.RAMKUMAR, JUDGE

ani