High Court Kerala High Court

Chandrika vs State Of Kerala Through The on 11 August, 2010

Kerala High Court
Chandrika vs State Of Kerala Through The on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4633 of 2010()


1. CHANDRIKA, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/08/2010

 O R D E R
                           V.RAMKUMAR, J.
              ------------------------------------------------
                Bail Application No.4633 of 2010
              -------------------------------------------------
             Dated this the 11th day of August, 2010

                                 ORDER

Petitioner who is the seventh accused in Crime No.287/2008 of

Kadakkavoor Police Station for offences punishable under Secs.120(B),

406, 409 & 420 read with Section 34 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 her application for bail considered by the Magistrate having

jurisdiction. Accordingly, the petitioner shall surrender before the

investigating officer on 20-08-2010 or on 21-08-2010 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 her application for regular bail preferably

on the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj