IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3290 of 2007()
1. BABY, KOIKKAKUDY, PAMPUMKAYAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/06/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No. 3290/2007
----------------------------------------------
Dated this the 5th day of June, 2007
O R D E R
Petitioner who is the sole accused in Crime No.
81/2007 of Munnar Police Station for offences punishable under
Sections 308, 326 and 294(b) I.P.C., seeks anticipatory bail. The
occurrence took place on 24.3.2007.
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 any day between
13.6.2007 and 15.6.2007 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced on the same day before the Magistrate who
shall consider his application for regular bail preferably on the same
date on which such application is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
CSS/