High Court Kerala High Court

Yakoob vs State Of Kerala on 8 July, 2008

Kerala High Court
Yakoob vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4233 of 2008()


1. YAKOOB,S/O.IBRAHIM.
                      ...  Petitioner

                        Vs



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

2. THE DEPUTY SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2008

 O R D E R
                         V. RAMKUMAR, J.
                    -----------------------------------
               Bail Application No. 4233 of 2008
                     ----------------------------------
             Dated this the 8th day of July, 2008.

                               O R D E R

Petitioner who is the accused in Crime No. 368 of 2008

of Chathannoor Police Station for an offence punishable under

Section 420 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

any day between 14.07.2008 and 16.07.2008 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 8th day of July, 2008.

V.RAMKUMAR, JUDGE.

css/