IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4534 of 2010()
1. M.VALSALAM, VICE PRESIDENT-KARUMKULAM
... Petitioner
Vs
1. STATE OF KERALA,REP.BY PUBLIC
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4534 of 2010
-------------------------------------------------
Dated this the 3rd day of August, 2010
ORDER
Petitioner who is the accused in Crime No.275/2010
of Kanjiramkulam Police Station for an offence punishable
under Sec.332 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 12.08.2010 or on 13.08.2010 for the purpose of
interrogation and recovery of incriminating material, if
any. The petitioner shall thereafter appear before the
B.A.No.4534/2010
: 2 :
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