High Court Kerala High Court

Lalitha Kumari vs State Of Kerala on 2 September, 2010

Kerala High Court
Lalitha Kumari vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4676 of 2010()


1. LALITHA KUMARI,W/O.LASER,VALIYAVILAKATHU
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,VALIYAMALA

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/09/2010

 O R D E R
                            V. RAMKUMAR, J.
                     .........................................
                        B.A. NO. 4676 of 2010
                     ..........................................
                           Dated: 02.09.2010

                                     ORDER

Petitioner, who is the 2nd accused in Crime No.122/2010 of

Valiyamala Police Station for offences punishable under Sections 324

and 308 read with Section 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 13.09.2010 or

14.09.2010 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
ln