High Court Kerala High Court

Mohan Raj vs State on 5 April, 2010

Kerala High Court
Mohan Raj vs State on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1804 of 2010()


1. MOHAN RAJ,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.ANIL K.MOHAMMED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/04/2010

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
                Bail Application No. 1804 of 2010
                   ----------------------------------
             Dated this the 5th day of April, 2010.

                               O R D E R

Petitioner who is the 2nd accused in Crime No.462 of 2010 of

Aluva Police Station for offences punishable under Sections 452 and

323 r/w 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 16-04-2010 or 17-04-

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.

Dated this the 5th day of April, 2010.

V.RAMKUMAR, JUDGE.

rv