High Court Kerala High Court

Aboobaker Moulavi.K.V vs State Of Kerala on 4 October, 2010

Kerala High Court
Aboobaker Moulavi.K.V vs State Of Kerala on 4 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5963 of 2010()


1. ABOOBAKER MOULAVI.K.V,AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/10/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5963 of 2010
            ------------------------------------------------
          Dated this the 4th day of October, 2010

                               ORDER

The petitioner, who is accused No.10 in Crime No.287 of

2008 of Hosdurg Police Station for offences punishable under

Sections 419, 465, 468 & 471 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 18/10/2010 or on 19/10/2010 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. In case there is no

Bail Appln.No.5963/2010
: 2 :

incriminating material against the petitioner, the investigating

officer shall submit a report to that effect before the

Magistrate and release the petitioner on bail.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj