IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4082 of 2010()
1. E.ABDUL RAHIM,AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. S.I.OF POLICE,KOVALAM POLICE STATION.
For Petitioner :SRI.M.M.HUSAIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V. RAMKUMAR, J.
=============
Bail Application No.4082 of 2010
=======================
DATED: 4th day of August, 2010
O R D E R
Petitioner, who is the 4th accused in Crime No.286/2010 of
Kovalam Police Station for offences punishable under Secs. 5(A)
of Kerala Rationing Order 1966 read with section 3 and 7 of
Essential Commodities Act, 1953, 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
16.8.10 or on 17.8.10 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 preferably
on the same date on which it is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
dmb