IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 418 of 2007()
1. KABEER CHETTIYAM THARAMAL, S/O. RAYIN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.P.SANJAY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 418 OF 2007 B
````````````````````````````````````````````````````
Dated this the 31st day of January, 2007
O R D E R
The petitioner, who is the 10th accused in Crime No.306/2006 of
Kalpakanchery Police Station for an offence punishable under Sections 366
and 376(2)(g) I.P.C., seeks anticipatory bail.
2. The learned Public Prosecutor opposed the application.
3. It is too early to accept the petitioner’s contention that he is
falsely implicated in the case with a view to blackmail him. 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 interrogation and then have his regular bail application disposed of by the
Magistrate concerned. Accordingly, the petitioner is directed to surrender
before the Investigating Officer on any day between 14.2.2007 and 17.2.2007
for the purpose of custodial interrogation including subjecting him to potency
test. He shall, thereafter, be produced before the Magistrate concerned, who
shall consider and dispose of his application, if any, filed for regular bail
preferably on the same date on which it is filed.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks