High Court Kerala High Court

Pradeep vs The State Of Kerala Represented on 4 October, 2010

Kerala High Court
Pradeep vs The State Of Kerala Represented on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6124 of 2010()


1. PRADEEP, AGED 20 YEARS,
                      ...  Petitioner
2. UMESH @ SAJITHLAL,
3. PANKU @ UMESH,

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                          V. RAMKUMAR, J.
                 .........................................
                        B.A. No.6124 of 2010
                ..........................................
                           Date: 04.10.2010
                                 ORDER

Petitioners, who are accused Nos.1,3 and 4 in Crime
No.821/2010 of Varkala Police Station for offences punishable
under Sections 143,452,427 and 506 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
18.10.2010 or on 19.10.2010 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