IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4238 of 2010()
1. A.V.SHYAM KUMAR,PROPRIETOR,AHALYA
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4238 of 2010
-------------------------------------------------
Dated this the 13th day of August, 2010
ORDER
Petitioner who is the fourth accused in Crime No.236/2009 of
Guruvayoor Police Station for offences punishable under Sections
120B, 406, 407, 420, 465, 467, 468 & 471 read with Section 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 his application for bail considered by the Magistrate having
jurisdiction. Accordingly, the petitioner shall surrender before the
investigating officer on 20-08-2010 or on 21-08-2010 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.
V.RAMKUMAR, JUDGE
skj