High Court Kerala High Court

James Mathai vs State Of Kerala on 12 November, 2010

Kerala High Court
James Mathai vs State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7367 of 2010()


1. JAMES MATHAI, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW ABRAHAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2010

 O R D E R
                             V. RAMKUMAR, J.
                   .........................................
                          B.A. No.7367 of 2010
                   ..........................................
                            Dated: 12.11.2010
                                    ORDER

Petitioner, who is the 2nd accused in Crime No.955/2010
of Pandalam Police Station for offences punishable under
Sections 143,147 and 323 I.P.C. read with 3(i)(x) of Scheduled Castes
and Scheduled Tribes (Prevention of Atrocities) Act, 1989, 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 23.11.2010 or on 24.11.2010 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

sj