IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 828 of 2010()
1. NAZEER, VADAVATTARAYIL VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No.828 of 2010
----------------------------------
Dated this the 6th day of April, 2010.
O R D E R
Petitioner who is the 5th accused in Crime No.78 of 2010 of
Kadakkal Police Station for offences punishable under Sections 143,
147 and 149 I.P.C. and Section 27 of the Arms Act, 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.
This petition is disposed of as above.
Dated this the 6th day of April, 2010.
V.RAMKUMAR, JUDGE.
rv