IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7312 of 2010()
1. YUSUF, S/O. MOIDY, AGED 40 YEARS,
... Petitioner
2. KASIM N.M. S/O. KUNHAMMED,
3. BASHEER, S/O. PAKKU,
4. KUNHAYI, S/O. MOIDY,
5. SADAR, S/O. AMMED,
6. RASHEED, S/O. KUNHIMOOSA,
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7312 of 2010
------------------------------------------------
Dated this the 22nd day of November, 2010
ORDER
The petitioners, who are accused Nos.1 to 6 in Crime No.321
of 2010 of Meppayur Police Station for offences punishable under
Sections 143, 147, 148, 341, 323, 324 & 308 read with Section 149
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
03/12/2010 or on 04/12/2010 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