High Court Kerala High Court

K.Abdul Nazar vs State Of Kerala on 6 April, 2010

Kerala High Court
K.Abdul Nazar vs State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7868 of 2009()


1. K.ABDUL NAZAR, S/O.AHAMMEDKUTTY,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/04/2010

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                       Bail Application No. 7868 of 2009
                       ===============================
                            DATED: 06.04.2010

                                  O R D E R

Petitioner who is the 6th accused in Crime No.415/2009 of Palakkad

Town Police Station for offences punishable under Secs.3,4,5,6 and 7 of

the Immoral Traffic (Prevention) Act 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 19.04.10 or on 20.04.10 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

sj