High Court Kerala High Court

Kuruvila Kurian vs State Of Kerala on 25 March, 2010

Kerala High Court
Kuruvila Kurian vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7212 of 2009()


1. KURUVILA KURIAN,
                      ...  Petitioner
2. MATHEW P.KURIAN,

                        Vs



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

2. SUB INSPECTOR OF POLICE, MANNAR.

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
               Bail Application No. 7212 of 2009
                   ----------------------------------
             Dated this the 25th day of March, 2010.

                               O R D E R

Petitioners who are accused Nos. 1 and 2 in Crime No.491 of

2009 of Mannar Police Station for offences punishable under Sections

323 and 326 r/w 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 07-04-2010 or 08-

04-2010 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

applications for regular bail preferably on the same date on which it is

filed.

This petition is disposed of as above.

Dated this the 25th day of March, 2010.

V.RAMKUMAR, JUDGE.

rv