High Court Kerala High Court

Mohammed Asharaf vs State Of Kerala on 22 March, 2010

Kerala High Court
Mohammed Asharaf vs State Of Kerala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1159 of 2009()


1. MOHAMMED ASHARAF S/O. MOIDEENKUTTY,
                      ...  Petitioner

                        Vs



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

2. DEPUTY SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.DILIP MOHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/03/2010

 O R D E R
                           V. RAMKUMAR, J.
                    .........................................
                       B.A. NO. 1159 of 2009
                   ..........................................
                         Dated: 22-3-2010

                                   ORDER

Petitioner who is accused No.3 in Crime No. 313 /CR/PKD/03
of CBCID, Palakkad for offences punishable under Section 409, 467,
477 A read with Sec. 120 B 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 26-3-2010 or 27-3-
2010 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 22nd day of March, 2010.

V.RAMKUMAR, JUDGE

ani