High Court Kerala High Court

Shafeek vs State Of Kerala on 23 March, 2010

Kerala High Court
Shafeek vs State Of Kerala on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6135 of 2009()


1. SHAFEEK, AGED 25 YEARS, S/O.LATHEEF,
                      ...  Petitioner
2. NOUFAL, AGED 21 YEARS, S/O.LATHEEF,
3. JAFER, AGED 18 YEARS, S/O.LATHEEF,
4. FEROZ, AGED 17 YEARS, S/O.LATHEEF,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.B.HARISH KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
               Bail Application No. 6135 of 2009
                   ----------------------------------
             Dated this the 23rd day of March, 2010.

                               O R D E R

Petitioners who are accused Nos. 1 to 4 in Crime No. 223 of

2009 of Neyyar Dam Police Station for offences punishable under

Sections 341, 323, 324 and 326 r/w Section 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 26.03.2010 or

27.03.2010 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 applications for regular bail preferably on the

same date on which it is filed.

This petition is disposed of as above.

Dated this the 23rd day of March, 2010.

V.RAMKUMAR, JUDGE.

rv