IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6924 of 2010()
1. SABEER, AGED 37 YEARS, S/O.SHOUKATH,
... Petitioner
2. SHAFI, AGED 39, S/O.SULAIMANKUNJU,
3. JAYACHANDRAN, AGED 41,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6924 of 2010
------------------------------------------------
Dated this the 2nd day of November, 2010
ORDER
The petitioners, who are accused Nos.2 to 4 in Crime
No.1284 of 2010 of Eravipuram Police Station for
offences punishable under Sections 143, 147, 148, 447,
324 & 326 read with Section 149 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 15/11/2010
or on 16/11/2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners
Bail Appln.No.6924/2010
: 2 :
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