High Court Kerala High Court

Vasudevan @ Vasan vs Sub-Inspector Of Police on 2 April, 2009

Kerala High Court
Vasudevan @ Vasan vs Sub-Inspector Of Police on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1658 of 2009()


1. VASUDEVAN @ VASAN, S/O.KOCHUPAPPI,
                      ...  Petitioner
2. PONNAPPAN, S/O.KOCHUPAPPI,

                        Vs



1. SUB-INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/04/2009

 O R D E R
                           V. RAMKUMAR, J.
                 .........................................
                        B.A. No.1658 Of 2009
                 ..........................................
                           Dated: 2.04.2009
                                 ORDER

Petitioners who are accused Nos.1 and 2 in Crime No. 9 of

2009 of Chingavanam Police Station for offences punishable under

Sections 326 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 any

day between 8.4.2009 and 13.4.2009 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 application for

regular bail preferably on the same date on which it is filed.

This petition is disposed of as above.

Dated this the 2nd day of April, 2009.

V.RAMKUMAR, JUDGE

sj