IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 105 of 2007()
1. AMSHAN PILLAI, S/O.MEERA SAHIB,
... Petitioner
2. SAJEEV, S/O.AMSHAN PILLAI,
Vs
1. THE STATE OF KERALA REP.BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 105 of 2007
========================
Dated this the 16th day of January, 2007.
ORDER
Petitioners, who are accused Nos. 1 and 2 in Crime No.725 of
2006 of Venjaramood Police Station for offences punishable under
Sections 420, 465 and 468 read with Section 34 I.P.C., seek
anticipatory bail.
2. The learned public Prosecutor opposed the application. The
case of the prosecution is that the accused persons had cheated the de
facto complainant by preparing a forged sale deed in favour of the first
petitioner with regard to nearly 1 acre of land belonging to the de facto
complainant.
3. Anticipatory bail cannot be granted in a case of this nature.
But at the same time I am inclined to grant the petitioner an
opportunity to surrender before the Investigating Officer for
interrogation and then to have his application for regular bail
considered by the Magistrate concerned. Accordingly, the petitioner
shall surrender before the Investigating Officer on any day between
18.1.2007 and 20.1.2007 for the purpose of interrogation and
BA 105/07 -: 2 :-
recovery of incriminating material, if any. The petitioner shall
thereafter be produced before the Magistrate concerned on the same
day. The Magistrate shall consider and dispose of the application, if
any, filed by the petitioner for regular bail preferably on the same
date on which it is filed.
With this direction, this petition is disposed of.
V.Ramkumar,
Judge.
ess 16/1