High Court Kerala High Court

Safarudheen vs State Of Kerala on 18 March, 2009

Kerala High Court
Safarudheen vs State Of Kerala on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 895 of 2009()


1. SAFARUDHEEN, S/O.THANGAL KUNJU,SALMANIA
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,KUNNICODE

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/03/2009

 O R D E R
                         V. RAMKUMAR, J.
                    -----------------------------------
                Bail Application No. 895 of 2009
                     ----------------------------------
            Dated this the 18th day of March, 2009.

                               O R D E R

Petitioner who is the accused in Crime No. 79 of 2009 of

Kunnicode Police Station for offences punishable under Sections

494 and 498 A 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

any day between 23.03.2009 and 25.03.2009 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.

Dated this the 18th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv