IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4148 of 2010()
1. A.MURALIDHARAN, S/O.NARAYANA PODUVAL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4148 of 2010
-------------------------------------------------
Dated this the 4th day of August, 2010
ORDER
The petitioner, who is the accused in Crime
No.291/2010 of Payyanur Police Station for an offence
punishable under Section 326 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 16/08/2010
or on 17/08/2010 for the purpose of interrogation and
B.A.No.4148/2010
: 2 :
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
skj