IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7249 of 2010()
1. KISHORE, AGED 33, S/O.BALAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.AJAYA KUMAR. G
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 7249 of 2010
..........................................
Dated this the 16th day of November, 2010.
ORDER
Petitioner who is the 2nd accused in O.R. No. 39 of 2010 of Anchal
Forest Range for offences punishable under Sections 2(2), 2(16), 2(32), 2
(36), 2(37), 39, 50 and 51 of Wild Life Protection Act and Sections 27(1)
(e)(IV) of the Kerala Forest Act, seeks 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 petitioner to surrender
before the Investigating Officer for the purpose of interrogation and then
to have his application for bail considered by the Magistrate having
jurisdiction. Accordingly, the petitioner shall surrender before the
investigating officer on 27.11.2010 or on 29.11.2010 for the purpose
of interrogation and recovery of incriminating material, if any. The
petitioner shall thereafter be produced before the Magistrate who on
being satisfied that the petitioner has been interrogated by the police
shall consider and dispose of his application for regular bail preferably
on the same date on which it is filed.
This petition is disposed of as above.
Dated this the 16th day of November, 2010.
V.RAMKUMAR, JUDGE.
rv