High Court Kerala High Court

Ramesan vs The State Of Kerala on 26 March, 2010

Kerala High Court
Ramesan vs The State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7505 of 2009()


1. RAMESAN, AGED 38 YEARS, S/O.
                      ...  Petitioner
2. JINU, AGED 22 YEARS, S/O.
3. JITH, AGED 16 YEARS, S/O.
4. CHARIVUKALAYIL SASI, AGED 57 YEARS,
5. DHAMMINI, AGED 50 YEARS, W/O.
6. JINI, AGED 24 YEARS, D/O.
7. AJITHA, AGED 35 YEARS, W/O. RAMESAN,

                        Vs



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

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2010

 O R D E R
                             V. RAMKUMAR, J.
                          .........................................
                            B.A. NO. 7505 of 2009
                          ..........................................
                         Dated: 26th March, 2010

                                        ORDER

Petitioners who are accused Nos. 1 to 7 of Crime No. 914

of 2009 of Konny Police Station, Pathanamthitta District for

offences punishable under Sections 143, 148, 149, 452, 427 and

324 and 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

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

7-4-2010 or 8-4-2010 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.

Dated this the 26th day of March, 2010.

V.RAMKUMAR, JUDGE

ani