High Court Kerala High Court

Siju vs State Of Kerala on 2 November, 2010

Kerala High Court
Siju vs State Of Kerala on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6888 of 2010()


1. SIJU, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                       ...............................
                      B.A. No. 6888 of 2010
                 ..........................................
             Dated: 2nd day of November, 2010

                                 ORDER

Petitioner, who is the 1st accused in Crime No.889/2010 of

Anchalummoodu Police Station for offences punishable under

Sections 323 and 308 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

15.11.2010 or on 16.11.2010 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