High Court Kerala High Court

K.Dhanesh vs State Of Kerala on 1 June, 2010

Kerala High Court
K.Dhanesh vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2595 of 2010()


1. K.DHANESH, AGED 26 YEARS, S/O.RADHA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                         V.RAMKUMAR, J.
                   -------------------------------------
                   Bail Appl.No.2595 of 2010
                   --------------------------------------
               Dated this the 1st day of June, 2010

                                 ORDER

Petitioner who is the accused No.1 in Crime No. 232/2010

of Iritty Police Station for offences punishable under Sections 143,

147, 148, 341, 324, 308 read with Section 149 of 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

09.06.2010 or on 10.06.2010 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 his application for regular bail

B.A.No.2595/2010
: 2 :

preferably on the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

skj