IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3346 of 2007()
1. SAJI KUMAR, S/O.SADHASIVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.K.JAYAKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/06/2007
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No. 3346/2007
----------------------------------------------
Dated this the 6th day of June, 2007
O R D E R
Petitioner who is the sole accused in Crime No.
204/2007 of Kunnicode Police Station for an offence punishable
under Section 498A I.P.C., seeks anticipatory bail. The occurrence
took place on 24.5.2007.
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
14.6.2007 and 16.6.2007 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 release him on bail on appropriate conditions.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
CSS/