High Court Kerala High Court

Khader vs State Of Kerala on 6 August, 2010

Kerala High Court
Khader vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4673 of 2010()


1. KHADER, S/O.HAMZA, KUTTOOSAKKANAKATH,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                     V.RAMKUMAR, J.
         ------------------------------------------------
           Bail Application No.4673 of 2010
         -------------------------------------------------
        Dated this the 6th day of August, 2010

                            ORDER

The petitioner, who is the sole accused in Crime

No.344/2010 of Ponnani Police Station for offences

punishable under Sections 457, 511 & 376 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 19/08/2010

or on 20/08/2010 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioner

B.A.No.4673/2010
: 2 :

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

skj