High Court Kerala High Court

Prasanth vs State Of Kerala Through on 3 April, 2007

Kerala High Court
Prasanth vs State Of Kerala Through on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2011 of 2007()


1. PRASANTH, COLLECTION CO-ORDINATOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH
                       ...       Respondent

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 2011 OF 2007 B

                    ````````````````````````````````````````````````````

                      Dated this the 3rd day of April, 2007


                                      O R D E R

Petitioner, who is the 3rd accused in Crime No.63/07 of

Konni Police Station for an offence punishable under section 394 IPC in

respect of a motor cycle, seeks anticipatory bail.

2. 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 interrogation and then to have his

application for regular bail ordered by the Magistrate having jurisdiction.

Accordingly, the petitioner is directed to surrender before the

Investigating Officer either on 9.4.2007 or on 10.4.2007 for the purpose

of interrogation. The petitioner shall, thereafter, be produced on the

same day before the concerned Magistrate, who shall release him on

bail on appropriate conditions.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks