IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7450 of 2006()
1. K.Y.MAJEED, AGED 46 YEARS,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.K.V.SABU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/12/2006
O R D E R
V.RAMKUMAR, J.
-------------------------------------
B.A.No. 7450 OF 2006
-----------------------------------------------------------
DATED THIS THE 26TH DAY OF DECEMBER, 2006
O R D E R
Petitioner who is the first accused in Crime No.244/06 of Eloor
Police Station for offences punishable under sections 406 and 420 read
with section 34 IPC, seeks anticipatory bail.
2. Even though I am not inclined to grant anticipatory bail to
the petitioner, I am inclined to give an opportunity to the petitioner to
surrender before the Investigating Officer for interrogation and
thereafter for his regular bail application considered by the Magistrate
concerned. Accordingly, the petitioner shall surrender before the
Investigating Officer on any day between 27.12.2006 and 3.1.2007 for
the purpose of custodial interrogation and recovery of incriminating
documents, if any. The petitioner shall thereafter be produced before
the Magistrate having jurisdiction on the same day, who shall dispose
of the application for regular bail, preferably on the same date on
which it is filed.
With this direction, this petition is disposed of.
V.RAMKUMAR, JUDGE
dsn