IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7292 of 2010()
1. RAJAN, SON OF APPU, AGED 34 YEARS,
... Petitioner
2. SHARANYA KRISHNAN, D/O. DR.P.K.KRISHNAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.7292 of 2010
..........................................
Dated: 18.11.2010
ORDER
Petitioners, who are accused Nos.4 and 5 in Crime
No.403/2010 of Rajapuram Police Station for offences punishable under
Sections 468,471 and 420 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 29.11.2010 or on 30.11.2010 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.
Dated this the 18th day of November, 2010.
V.RAMKUMAR, JUDGE
sj