High Court Kerala High Court

Ouseph vs State Of Kerala on 8 July, 2008

Kerala High Court
Ouseph vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4089 of 2008()


1. OUSEPH, 47 YEARS, S/O.LONAPPAN,
                      ...  Petitioner
2. JOY, 54 YEARS, S/O.LONAPPAN, PALLIYAKKAR
3. FRANCIS, AGED 42 YEARS,
4. BABY @ LAZEWR, 51 YEARS, S/O.LONAPPAN,
5. THOMAS, 53 YEARS, S/O.LONAPPAN,
6. PAUL @ RAPPAI, 45 YEARS, S/O.LONAPPAN
7. BEJOY, 20 YEARS, S/O.BABY @ LAZER,

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2008

 O R D E R
                         V. RAMKUMAR, J.
                    -----------------------------------
                Bail Application No. 4089 of 2008
                     ----------------------------------
              Dated this the 8th day of July, 2008.

                               O R D E R

Petitioners who are the accused in Crime No.353 of 2008 of

Ollur Police Station for offences punishable under Sections 324

and 326 r/w Section 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 14.07.2008 and 16.07.2008 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.

Dated this the 8th day of July, 2008.

V.RAMKUMAR, JUDGE.

rv