High Court Kerala High Court

Subeer.C.S vs The State Of Kerlaa on 6 August, 2010

Kerala High Court
Subeer.C.S vs The State Of Kerlaa on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4631 of 2010()


1. SUBEER.C.S,@ SUDHEER,
                      ...  Petitioner
2. LIBI, AGED 20 YEARS,S/O.BABU,

                        Vs



1. THE STATE OF KERLAA,
                       ...       Respondent

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                           V. RAMKUMAR, J.
                         ==============
                         B.A. No. 4631 of 2010
                       ================
                           Dated: 06.08.2010

                                 ORDER

The petitioners, who are accused nos. 2 and 3 in Crime

No.427/2010 of Kadakkavoor Police Station for offences punishable

under Sections 341, 323 and 308 read with 34 IPC, 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 18/08/2010 or on

19/08/2010 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.

V.RAMKUMAR, JUDGE
ln