High Court Kerala High Court

Sreevalsan Nair vs State Of Kerala on 23 May, 2007

Kerala High Court
Sreevalsan Nair vs State Of Kerala on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2910 of 2007()


1. SREEVALSAN NAIR, AGED 28,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/05/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                              B.A. No. 2910 OF 2007

                    ````````````````````````````````````````````````````

                     Dated this the 23rd day of May, 2007


                                      O R D E R

Petitioner, who is the 2nd accused in Crime No.399/06 of

Wadakkanchery Police Station for offences punishable under Secs.394

and 326 I.P.C., seeks anticipatory bail. The occurrence took place on

3.10.06.

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 29-05-2007 and 31-05-2007

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 his application for regular

bail, preferably on the same date on which such application is filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks