IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 103 of 2011()
1. NITHIN RAJENDRAN, AGED 21 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/01/2011
O R D E R
V. RAMKUMAR, J.
...................................
B.A. No. 103 of 2011
..................................
Dated: 14-01-2011
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the accused in Crime No. 1467 of 2010 of
Changanacherry Police Station for offences punishable under
Sections 420 and 406 I.P.C. seeks anticipatory bail.
2. The learned Public Prosecutor, on instructions,
submitted that after the conclusion of investigation a final report
has already been filed before the trial Court. If so, it is not
desirable to grant anticipatory bail to the petitioner since he
cannot be directed to appear before the Investigating Officer
after the conclusion of investigation and after the matter is in
the seizin of the Court . The appropriate order in such
circumstances can only be one to direct the petitioner to
surrender before the trial Court and seek regular bail.
Bail A.No. 103 of 2011 -:2:-
Accordingly, the petitioner is directed to surrender before the
trial Court and apply for regular bail within two weeks from
today. In case the petitioner complies with the above direction,
the trial Court shall consider and dispose of the application
for bail on merits preferably on the same date on which it
is filed, notwithstanding the non-bailable warrants, if any,
pending against the petitioner.
This application is disposed of as above.
Dated, this the 14th day of January, 2011.
Sd/-V.RAMKUMAR, JUDGE.
ani/ /true copy/
P.S. to judge