High Court Kerala High Court

Renjithkumar vs State Of Kerala on 3 September, 2010

Kerala High Court
Renjithkumar vs State Of Kerala on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5111 of 2010()


1. RENJITHKUMAR, RATHEESH BHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SMT.VIJAYAKUMARI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5111 of 2010
            ------------------------------------------------
        Dated this the 3rd day of September, 2010

                               ORDER

The petitioner who is the first accused in Crime

No.700/2010 of Balaramapuram Police Station for offences

punishable under Sections 427, 324, 452 & 34 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 15/9/2010 or on 16/9/2010 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

Bail Appln.No.5111/2010
: 2 :

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