High Court Kerala High Court

Dr.Prasanth P.Kumar vs The State Of Kerala on 22 November, 2010

Kerala High Court
Dr.Prasanth P.Kumar vs The State Of Kerala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7383 of 2010()


1. DR.PRASANTH P.KUMAR,S/O.K.P.P.KUMAR,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,MUSEUM POLICE

                For Petitioner  :SRI.P.B.KRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                       ...............................
                      B.A. No. 7383 of 2010
                 ..........................................
            Dated: 22nd day of November, 2010

                                 ORDER

Petitioner, who is the 2nd accused in Crime No.263/2010 of

Museum Police Station, Thiruvananthapuram for an offence

punishable under Section 420 read with 34 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

03.12.2010 or on 04.12.2010 for the purpose of interrogation

and recovery of incriminating material, if any. The petitioner

shall thereafter be produced 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