High Court Kerala High Court

N.P.Shamsudheen vs State Of Kerala Through The on 2 September, 2010

Kerala High Court
N.P.Shamsudheen vs State Of Kerala Through The on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4904 of 2010()


1. N.P.SHAMSUDHEEN, S/O.AHAMMED,
                      ...  Petitioner
2. C.H.ASHRAF, S/O.ABDULLA,
3. SHAMEEM P., S/O.MUSTHAFA P.P.,

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                     B.A. No. 4904 OF 2010
               ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
             Dated: 2nd day of September, 2010

                              ORDER

Petitioners, who are accused Nos.1, 2 and 4 in Crime

No.205/2010 of Nileshwaram Police Station for offences

punishable under Sections 143, 147, 148, 324 and 308 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

13.9.2010 or 14.9.2010 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. The petitioners

shall be treated in the same manner as A3.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

dmb