High Court Kerala High Court

Prasanth vs State Of Kerala on 6 August, 2010

Kerala High Court
Prasanth vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4577 of 2010()


1. PRASANTH, AGED 24 YEARS,
                      ...  Petitioner
2. SARATH, AGED 23 YEARS,
3. SANKARA SHARMA, AGED 32 YEARS,
4. GOPEEKRISHNAN, AGED 22 YEARS,
5. MOBIN, AGED 22 YEARS,
6. PRAMOD (SHAILESH), AGED 32 YEARS,
7. RAJESH, AGED 25 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.ANIL (K/1480/98)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                ======================
                       B.A. No. 4577 of 2010
                ======================
                 Dated: 6th day of August, 2010

                              ORDER

Petitioners, who are accused Nos.2, 4, 8, 9, 10, 17 & 18 in

Crime No.156/2008 of Venmony Police Station for offences

punishable under Sections 143, 147, 148, 149, 450, 324, 326,

307, 120B, 511 and Section 3(a) of the Explosives & Substances

Act read with Section 25 (c) of the Arms Act, 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

18.8.2010 or on 19.8.2010 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioners shall

thereafter appear 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

dmb