High Court Kerala High Court

K.P.Babu vs Sub Inspector Of Police on 4 June, 2007

Kerala High Court
K.P.Babu vs Sub Inspector Of Police on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3117 of 2007()


1. K.P.BABU, S/O APPUKUTTAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/06/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                              B.A. No. 3117 OF 2007

                    ````````````````````````````````````````````````````

                     Dated this the 4th day of June, 2007


                                      O R D E R

Petitioner, who is the 2nd accused in Crime No.127/07 of

Nadakkavu Police Station for an offence punishable under Sec.420

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 any day between 11-06-2007 and 13-06-2007

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 his application for regular

bail, preferably on the same date on which such application is filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks