IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1233 of 2009()
1. AJI, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1233 of 2009
===============================
DATED: 20.03.2009
O R D E R
Petitioner, who is the accused in Crime No.132 of 2009 of
Chengannur Police Station for offences punishable under
Section 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
any day between 26.03.09 and 28.03.09 for the purpose of
interrogation and recovery of incriminating material, if any.
The petitioner shall thereafter be produced on the same day
before the Magistrate who shall release the petitioner on bail on
appropriate conditions.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
sj