IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 838 of 2009()
1. MAHESH, KOTTITHARA HOUSE,
                      ...  Petitioner
2. ANIL KUMAR @ KOCHUMON,
3. SHERIN JOSE, ATTACHIRA HOUSE,
                        Vs
1. STATE OF KERALA,
                       ...       Respondent
                For Petitioner  :SRI.SURIN GEORGE IPE
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :24/02/2009
 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                        Bail Application No.838 of 2009
                       ===============================
                             DATED: 24.02.2009
                                  O R D E R
Petitioners who are the accused in Crime No.540 of 2008 of
Chingavanam Police Station for offences punishable under Secs.294(b),
324 & 308 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 any day between 02.03.09 and 04.03.09 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 who 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