IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1103 of 2009()
1. NISSAR, S/O.UMMER,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :/ /
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.1103 of 2009
..........................................
Dated: 30.03.2009
ORDER
Petitioner who is the 1st accused in Crime No.352
of 2008 of Perumbadappu Police Station for offences punishable
under Sections 394 read with 34 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 her application for bail
considered by the Magistrate having jurisdiction. Accordingly,
the petitioner shall surrender before the investigating officer on
any day between 5.04.2009 and 8.04.2009 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 consider and dispose of her
application for regular bail preferably on the same date on
which it is filed.
This petition is disposed of as above.
Dated this the 30th day of March, 2009.
V.RAMKUMAR, JUDGE
sj