IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5657 of 2010()
1. A.M.M.BASHEER,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/09/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
B.A. No. 5657 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated: 22nd day of September, 2010
ORDER
Petitioner, who is the 1st accused in Crime No.308/2009 of
Palakkad Town South Police Station for offences punishable under
Sections 464, 465, 468, 471, 419, 420 and 120B read with 109
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
30.9.2010 or 1.10.2010 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.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
dmb