High Court Kerala High Court

S.A.Siyagee vs State Of Kerala on 22 May, 2008

Kerala High Court
S.A.Siyagee vs State Of Kerala on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2973 of 2008()


1. S.A.SIYAGEE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.C.JAMES

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/05/2008

 O R D E R
                      V. RAMKUMAR, J.
                    -----------------------------------
               Bail Application No.2973 of 2008
                     ----------------------------------
             Dated this the 22nd day of May 2008

                               O R D E R

Petitioner who is the accused in Crime No.93/2008 of

Museum Police Station for offences punishable under Secs.143,

147, 148, 149, 324 and 307 of IPC, Section 27 of the Arms Act

and Section 120(B) and 109 IPC, 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

any day between 27.5.2008 and 29.5.2008 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 and dispose of his application

for regular bail preferably on the same date on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

css/