IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5581 of 2010()
1. V.P.IBRAHIM, AGED 62 YEARS,
... Petitioner
2. V.C.NARAYANAN, AGED 50 YEARS,
3. VINODHAN, S/O.KELAPPAN,
Vs
1. STATE,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5581 of 2010
------------------------------------------------
Dated this the 17th day of September, 2010
ORDER
The petitioners, who are accused Nos.1 to 3 in Crime
No.232/2009 of Perambra Police Station for offences
punishable under Sections 376, 323, 468, 452 & 354 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 27/9/2010 or on 28/9/2010 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
Bail Appln.No.5581/2010
: 2 :
the same date on which it is filed.
4. The Magistrate shall consider and dispose of their
application in the light of the decisions reported in Ali Vs.
State of Kerala (2000(2)KLT 280), Shanu Vs. State of
Kerala (2000(3)KLT 452), Krishna Kumar Vs. State of
Kerala (2005(1)KLD (Crl)42) and P.P.Khader Vs. State
of Kerala (2005 (1) KLD (Crl)250).
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj