High Court Kerala High Court

Binu P.Bhaskaran vs State Of Kerala on 4 March, 2009

Kerala High Court
Binu P.Bhaskaran vs State Of Kerala on 4 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 987 of 2009()


1. BINU P.BHASKARAN, S/O.BHASKARAN, AGED
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                       Bail Application No. 987 of 2009
                       ===============================
                            DATED: 04.03.2009

                                  O R D E R

Petitioner who is the accused in Crime No.78 of 2009 of Ezhukone

Police Station for offences punishable under

Secs.143,147,148,323,324,308 and 149 I.P.C and under Section 27 of the

Arms Act., 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 any day between 10.03.09 and 12.03.09 for

the purpose of interrogation and recovery of incriminating material, if any.

The petitioner shall thereafter be produced on the same day before the

Magistrate who 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