IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6716 of 2010()
1. NOUFAL, S/O. ABDUL KHADER,
... Petitioner
2. KUNJU @ ASHIF, S/O. D. RAO, ALUKIL HOUSE
3. YUNAS, S/O. IBRAHIM, KOZHIKKATTIL HOUSE,
4. SUDHEER, S/O. LATE KOCHU,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/10/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.6716 of 2010
..........................................
Dated: 26.10.2010
ORDER
Petitioners, who are accused Nos.1 to 4 in Crime No.997/2010 of
Chavakkad Police Station for offences punishable under Sections
341,323,324 and 326 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 11.11.2010 or on 12.11.2010 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.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
sj