IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6076 of 2010()
1. MRIDUL DEVASSY, AGED 24 YEARS,
... Petitioner
2. JOBY.M.J, AGED 28 YEARS,
3. ARUN BABY, AGED 23 YEARS,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
For Petitioner :SRI.J.ABHILASH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/10/2010
O R D E R
V. RAMKUMAR, J.
======================
B.A. No.6076 of 2010
======================
Dated: 08.10.2010
ORDER
Petitioners, who are accused Nos.1,3 and 4 in Crime No.486/2010
of Chengamanad Police Station for offences punishable under Sections
143,147,452,323,341,326 and 354 read with 149 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 21.10.2010 or on 22.10.2010 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. In case there is no
incriminating material against the petitioners, the Investigating Officer
shall submit a report to that effect before the Magistrate and release the
petitioners on bail.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
sj