IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1199 of 2009()
1. PRASAD, S/O.KUMARAN,
... Petitioner
2. SUNIL, S/O.SREEDHARAN,
3. SUNIL, S/O.VELAYUDHAN,
4. SUMESH, S/O.SUBRAMANYAN,
5. MANOJ, S/O.GANGADHARAN,
Vs
1. STATE OF KERALA THROUGH
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2009
O R D E R
* * * *V.NO.*1199 *of*2009* *
* *RAMKUMAR,*J.* *
* * * *
* * *B.A.* * * * * * * * * * * * * *
*
Dated: 16-03-2009
ORDER
Petitioners who are accused Nos. 1 to 5 in Crime No. 74 of
2009 of Erumapetty Police Station for for an offence punishable
under Sec. 308 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 petitioner
to surrender before the Investigating Officer for the purpose of
interrogation and then to have his application for bail considered by
the Magistrate having jurisdiction. Accordingly, the petitioner shall
surrender before the investigating officer on any day
between 20-3-2009 and 24-3-2009 for the purpose of
interrogation and recovery of incriminating material, if any. The
petitioner shall thereafter be produced on the same day before the
Magistrate who shall consider and dispose of his application for
regular bail preferably on the same date on which it is filed.
This petition is disposed of as above.
Dated this the 16th day of March, 2009.
V.RAMKUMAR, JUDGE
ani