High Court Kerala High Court

Karthik.A. vs The Sub Inspector Of Police on 5 October, 2010

Kerala High Court
Karthik.A. vs The Sub Inspector Of Police on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6056 of 2010()


1. KARTHIK.A., S/O.ACHUTHAN,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                 .........................................
                        B.A. No.6056 of 2010
                 ..........................................
                           Dated: 05.10.2010

                                  ORDER

Petitioner, who is the 2nd accused in Crime No.179/2009 of
Kasaragode Police Station for offences punishable under Sections
153(A),307,323 and 427 read with 34 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 19.10.2010 or on
20.10.2010 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. In case there is no incriminating material
against the petitioner, the Investigating Officer shall submit a report to
that effect before the Magistrate and release the petitioner on bail.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

sj