High Court Kerala High Court

Ajay Kumar vs State Of Kerala on 17 March, 2009

Kerala High Court
Ajay Kumar vs State Of Kerala on 17 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1241 of 2009()


1. AJAY KUMAR,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                  -----------------------------------
               Bail Application No. 1241 of 2009
                   ----------------------------------
            Dated this the 17th day of March, 2009.

                               O R D E R

Petitioner who is the 1st accused in Crime No. 824 of 2008 of

Vadakkekara Police Station for offences punishable under Sections 452

and 506(2) r/w Section 34 I.P.C and Section 27 of the Arms Act, 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

23.03.2009 and 25.03.2009 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 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 17th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv