High Court Kerala High Court

Thankachan vs State Of Kerala on 11 November, 2010

Kerala High Court
Thankachan vs State Of Kerala on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7132 of 2010()


1. THANKACHAN, AGED 59 YEARS,
                      ...  Petitioner
2. PAPPACHAN, AGED 56 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/11/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.7132 of 2010
             ------------------------------------------------
         Dated this the 11th day of November, 2010

                                ORDER

The petitioners, who are accused Nos.1 & 2 in Crime

No.1051 of 2010 of Ezhukone Police Station for offences

punishable under Sections 323, 324 & 326 read with 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

22/11/2010 or on 23/11/2010 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