High Court Kerala High Court

Sadique vs State Of Kerala on 28 October, 2010

Kerala High Court
Sadique vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6671 of 2010()


1. SADIQUE, S/O.UMMER KOYA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/10/2010

 O R D E R
                             V. RAMKUMAR, J.

                        .........................................

                         B.A. No. 6671 of 2010

                       ..........................................

                            Dated: 28-10-2010

                                      ORDER

Petitioner who is the first accused in Crime No. 1056

of 2010 of Perinthalmanna Police Station for offences punishable

under Sections 143, 147, 148, 341, 324, 506 (II) and 308 read

with Sec. 149 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 10-11-

2010 or 11-11-2010 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.

28th October, 2010. V.RAMKUMAR, JUDGE

ani/