IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7173 of 2010()
1. VARGHESE, S/O. RAPPAI, AGED 63 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/11/2010
O R D E R
V. RAMKUMAR, J.
...............................
B.A. No. 7173 of 2010
..........................................
Dated: 22nd day of November, 2010
ORDER
Petitioner, who is the sole accused in Crime No.588/2010 of
Kalady Police Station for offences punishable under Sections 308
and 326 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
03.12.2010 or on 04.12.2010 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.
V.RAMKUMAR, JUDGE
dmb