High Court Kerala High Court

Lalu @ Jacob Varghese vs State Of Kerala on 22 October, 2010

Kerala High Court
Lalu @ Jacob Varghese vs State Of Kerala on 22 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6232 of 2010()


1. LALU @ JACOB VARGHESE, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.PADMAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/10/2010

 O R D E R
                          V. RAMKUMAR, J.
                 .........................................
                        B.A. No.6232 of 2010
                ..........................................
                          Dated: 22.10.2010

                                 ORDER

Petitioner, who is the 1st accused in Crime No.595/2010 of
Haripad Police Station for offences punishable under Sections 384
and 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 08.11.2010 or
09.11.2010 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

sj