IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1766 of 2009()
1. MUTHU S/O. THAMPY, PUTHENPURACKAL HOUSE
... Petitioner
2. MANI,S/O. AYYAPPAN, RANI BHAVAN,
3. M.R.MOHANAN,S/O. RETHNAM, MAMOOTTIL
Vs
1. STATE OF KERALA REP. BY PUBLIC
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/04/2009
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 1766 of 2009
..........................................
Dated: 7-4-2009
ORDER
Petitioners who are accused Nos. 1 to 3 in Crime No.
35 of 2009 of Upputhara Police Station for an offence
punishable under Sec. 379 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 17th or 18th of April 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 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.
Sd/-V.RAMKUMAR, JUDGE
ani /true copy/