IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7591 of 2009()
1. JYOTHISH CHANDRAN, AGED 23 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
3. CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.K.M.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO.7591 of 2009
..........................................
Dated: 31.03.2010
ORDER
Petitioner who is the accused in Crime No.1647 of 2009 of
Thrikkakkara Police Station for offences punishable under Section
376 I.P.C., 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 16.04.2010 or
17.04.2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioner shall thereafter
appear 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. Since the petitioner is supposed to appear
for B.Sc Bio Technology examination on 12th and 13th April, 2010,
learned Public Prosecutor undertakes that the petitioner shall not be
arrested till 16.04.2010
This petition is disposed of as above.
Dated this the 31st day of March, 2009.
V.RAMKUMAR, JUDGE
bkn/-