IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1767 of 2010()
1. SHAMEER A.K.,AGED 31 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 1767 of 2010
..........................................
Dated: 26-03-2010
ORDER
Petitioner who is accused No. 1 in Crime No. 131 of 2010 of
Sreekandapuram Police Station (Kannur District) for an offence
punishable under Section 498 A 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
6-4-2010 or 7-4-2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter appear 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.
Dated this the 26th day of March, 2010.
V.RAMKUMAR, JUDGE
ani