IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5985 of 2010()
1. RANJITH C.MOHAN @APPUNNI,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE CIRCLE
... Respondent
For Petitioner :SRI.C.S.MANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5985 of 2010
------------------------------------------------
Dated this the 20th day of October, 2010
ORDER
The petitioner, who is accused No.1 in Crime No.1229 of
2010 of Chavara Police Station for offences punishable under
Sections 143, 147, 148, 225-B, 332, 333 & 341 read with Section
149 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 02/11/2010 or
on 03/11/2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioner shall thereafter be
produced before the Magistrate who on being 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
skj