IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6166 of 2010()
1. NAZEER KHAN, S/O. ABDUL AZEEZ,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.SHAJIN S.HAMEED
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/10/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 6166 of 2010
..........................................
Dated: 19th October, 2010
ORDER
Petitioner who is the 7th accused in Crime No. 250 of
2010 of Pothencode Police Station, Thiruvananthapuram for
offences punishable under Sections 143, 147, 148, 149, 323,
324, 308, 452 and 427 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
2-11-2010 or 3-11-2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced before the Magistrate who on being
B.A. No. 6166/10 -2-
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.
Dated this the 19th day of October, 2010.
V. RAMKUMAR, JUDGE.
ani/