High Court Kerala High Court

A.Janardhanan vs State Of Kerala on 18 November, 2010

Kerala High Court
A.Janardhanan vs State Of Kerala on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7211 of 2010()


1. A.JANARDHANAN,S/O.K.KANNAN,R/AT
                      ...  Petitioner
2. A.B.ABDUL KALAM,S/O.KUNJAMU,

                        Vs



1. STATE OF KERALA, REP.BY SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                    .........................................
               Bail Application No. 7211 of 2010
                    ..........................................
                  Dated: 18th November, 2010

                                  ORDER

Petitioners who are the accused in Crime No. 659 of 2010

of Nileswaram Police Station for offences punishable under

Sections 406 and 420 read with Sec. 34 I.P.C., seek

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

petitioners to surrender before the Investigating Officer for the

purpose of interrogation and then to have their application for

bail considered by the Magistrate having jurisdiction.

Accordingly, the petitioners shall surrender before the

investigating officer on 23-11-2010 or 24-11-2010 for the

B.A. No. 7211 of 2010 -:2:-

purpose of interrogation and recovery of incriminating material,

if any. The petitioners shall thereafter be produced before the

Magistrate who on being satisfied that the petitioners have been

interrogated by the police shall consider and dispose of their

application for regular bail preferably on the same date on

which it is filed.

This petition is disposed of as above.

Dated this the 18th day of November, 2010.

V.RAMKUMAR, JUDGE

ani/