High Court Kerala High Court

Rajeesh.P vs State Of Kerala on 26 February, 2009

Kerala High Court
Rajeesh.P vs State Of Kerala on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7188 of 2008()


1. RAJEESH.P, AGED 29 YEARS,
                      ...  Petitioner
2. NAINOOK.T., AGED 32 YEARS, S/O ASSINAR,

                        Vs



1. STATE OF KERALA,REP;BY PUBLIC PROSECUTOR
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE, NADAKKAVU

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/02/2009

 O R D E R
                         V. RAMKUMAR, J.
                ===============================
                  Bail Application No.7188 of 2008
                ===============================
                        DATED: 26.02.2009
                             O R D E R

Petitioners, who are accused in Crime No.570 of 2008 of

Nadakkavu Police Station for the offence punishable under

Section 392 IPC, seek 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

petitioners to surrender before the Investigating Officer for the

purpose of interrogation and then to have their application for

bail considered by the Magistrate having jurisdiction.

Accordingly, the petitioners shall surrender before the

investigating officer on any day between 05.03.09 and

07.03.09 for the purpose of interrogation and recovery of

incriminating material, if any. The petitioners shall thereafter

be produced on the same day before the Magistrate who shall

consider and dispose of their application for regular bail

preferably on the same date on which it is filed. The learned

Magistrate shall, as and when moved for bail, consider the

B.A.No.7188/08 -:2:-

decisions in Vijayakumar v. Kamarudhin (1999(1)KLT 184),

Charanjit Singh Chadha and others v. Sudhir Mehra (AIR

2001 SC 3721), Orix Auto Finance (India) Ltd. vs.

Jagmander Singh (2006(2)SCC 598) and I.C.I.C.I Bank Ltd.

v.Prakash Kaur and others (2007(2)SCC 711) if cited before

him at the time of arguments.

This petition is disposed of as above.

Dated this the 26th day of February, 2009

V.RAMKUMAR, JUDGE

sj