High Court Kerala High Court

Abdul Sathar vs State Of Kerala Through The on 24 March, 2010

Kerala High Court
Abdul Sathar vs State Of Kerala Through The on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1698 of 2010()


1. ABDUL SATHAR, S/O.MOHAMMED KUNHI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/03/2010

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                       Bail Application No.1698 of 2010
                       ===============================
                            DATED: 24.03.2010

                                  O R D E R

Petitioner who is the accused in Crime No.186 of 2010 of Kasaragod

Police Station for offences punishable under Secs.143,147,148,341 and

326 read with 149I.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 05.04.10 or on 06.04.10 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.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

sj