High Court Kerala High Court

Abdul Khader.U vs The Station House Officer on 30 September, 2010

Kerala High Court
Abdul Khader.U vs The Station House Officer on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5885 of 2010()


1. ABDUL KHADER.U,AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.T.MADHU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/09/2010

 O R D E R
                          V.RAMKUMAR, J.
               ----------------------------------------------
                Bail Application No.5885 of 2010
              ------------------------------------------------
          Dated this the 30th day of September, 2010

                                 ORDER

The petitioner, who is the sole accused in Crime No.624 of

2010 of Kasaragod Police Station for offences punishable under

Sections 332 I.P.C., 3(1) of PDPP Act, 41(1A) read with Section

21(1) of the MMDR Act and Sections 119(1) read with Section

179(1) of the MV 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 14/10/2010 or

on 15/10/2010 for the purpose of interrogation and recovery of

incriminating material, if any. The petitioner shall thereafter be

produced 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

skj