IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 899 of 2009()
1. T.K.G.PANICKER, S/O.KOCHUPILLA
... Petitioner
Vs
1. SUPERINTENDENT OF POLICE,
... Respondent
2. SUB INSPECTOR OF POLICE, MAVELIKKARA
3. STATE OF KERALA, REP.BY THE PUBLIC
For Petitioner :SRI.T.M.ABDUL LATHEEF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 899 of 2009
----------------------------------
Dated this the 18th day of March, 2009.
O R D E R
Petitioner who is the accused in Crime No. 348 of 2005 of
Mavelikkara Police Station for offences punishable under Sections 468,
471, 196, 511 and 420 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 any day between
23.03.2009 and 25.03.2009 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced on the same day before the Magistrate who
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 18th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv