IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5310 of 2010()
1. PRADEEP KUMAR, AGED 19 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/09/2010
O R D E R
V. RAMKUMAR, J.
.........................................
Bail Application No. 5310 of 2010
.......................................................
Dated this the 8th day of September, 2010
ORDER
Petitioner, who is the sole accused in Crime No.928/2010 of
Munnar Police Station for offences punishable under Sections 294(b)
and 308 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 18.09.2010 or
20.09.2010 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
ln