High Court Kerala High Court

Regi vs State Of Kerala on 28 September, 2010

Kerala High Court
Regi vs State Of Kerala on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5873 of 2010()


1. REGI, S/O.DEVASIA,
                      ...  Petitioner
2. JIJO, S/O.DEVASIA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.RAINGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/09/2010

 O R D E R
                           V.RAMKUMAR, J.
                ----------------------------------------------
                Bail Application No.5873 of 2010
               ------------------------------------------------
           Dated this the 28th day of September, 2010

                                  ORDER

The petitioners, who are accused Nos.3 & 2 in O.R.No.1 of

2009 of Kollathirimedu Forest Range (Vazhachal Forest Division)

for an offence punishable under Section 51 of the Wildlife

Protection Act, 1972, 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

11/10/2010 or on 12/10/2010 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.

V.RAMKUMAR, JUDGE

skj