High Court Kerala High Court

Ramachandran vs State Of Kerala on 12 March, 2009

Kerala High Court
Ramachandran vs State Of Kerala on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 588 of 2009()


1. RAMACHANDRAN, S/O.RAMAN,ERANEZHATH
                      ...  Petitioner
2. MAHESH,S/O.RAMACHANDRAN, ERANEZHATH

                        Vs



1. STATE OF KERALA, REPRESENTED BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2009

 O R D E R
                          V. RAMKUMAR, J.
                * * * * * * * * * * * * * * * * * *
                       B.A. NO. 588 of 2009
               * * * * * * * * * * * * * * * * * *
                         Dated: 12-03-2009

                               ORDER

Petitioners who are accused Nos. 1 and 2 in Crime No.
955 of 2008 of Vadanappilly Police Station for offences punishable
under Sections 420, 463, 465, 466, 474, 416, 418, 419 and 120 B
read with Sec. 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 17-3-2009 and 19-3-2009 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 12th day of March, 2009.

V.RAMKUMAR, JUDGE

ani

V. RAMKUMAR,
(JUDGE)
ani

ani.