High Court Kerala High Court

Shajahan vs State Of Kerala on 12 October, 2010

Kerala High Court
Shajahan vs State Of Kerala on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4473 of 2010()


1. SHAJAHAN, S/O.IBRAHIMKUTTY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESETNED BY ITS
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/10/2010

 O R D E R
                             V. RAMKUMAR, J.
                   .........................................
                          B.A. No.4473 of 2010
                   ..........................................
                            Dated: 12.10.2010
                                    ORDER

Petitioner, who is the 1st accused in Crime No.487/2009 of Kollam

Police Station for offences punishable under Sections 143,147,148,294

(b),323,324 and 308 read with 149 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 22.10.2010 or on 23.10.2010 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.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

sj