IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6903 of 2010()
1. MADHUKUMAR G., AGED 21 YEARS,
... Petitioner
Vs
1. THE S.I. OF POLICE, PATHANAPURAM
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6903 of 2010
------------------------------------------------
Dated this the 3rd day of November, 2010
ORDER
The petitioner, who is the sole accused in Crime No.1097 of
2010 of Pathanapuram Police Station for offences punishable under
Sections 353 & 308 I.P.C. and Sections 20 & 21 of the Act 18 of
2001, 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 15/11/2010 or
on 16/11/2010 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
skj