IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 15 of 2011()
1. RAJU,AGED 27 YEARS,S/O.RADHAKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,REP.BY SUB INSPECTOR OF
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/01/2011
O R D E R
V. RAMKUMAR, J.
---------------------------------------------
Bail Application No.15 of 2011
----------------------------------------------
Dated this the 12th day of January, 2011
ORDER
In this Petition filed under Sec.438 Cr.P.C. the
petitioner who is accused No.2 in Crime No.1189 of 2010 of
Ollur Police Station for offences punishable under Sections
447, 324 & 308 read with Section 34 I.P.C., seeks
anticipatory bail.
2. The learned Public Prosecutor, on instructions,
submitted that after the conclusion of investigation a final
report has already been filed before the trial Court. If so, it
is not desirable to grant anticipatory bail to the petitioner
since he cannot be directed to appear before the
Investigating Officer after the conclusion of investigation
and after the matter is in the seizin of the Court. The
appropriate order in such circumstances can only be one to
direct the petitioner to surrender before the trial Court and
seek regular bail. Accordingly, the petitioner is directed to
surrender before the trial Court and apply for regular bail
Bail Appln.No.15/2011
-:2:-
within two weeks from today. In case the petitioner
complies with the above direction, the trial Court shall
consider and dispose of the application for bail on merits
preferably on the same date on which it is filed.
This application is disposed of as above.
V.RAMKUMAR, JUDGE
skj