High Court Kerala High Court

A.M.M.Basheer vs State Of Kerala on 22 September, 2010

Kerala High Court
A.M.M.Basheer vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5657 of 2010()


1. A.M.M.BASHEER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                      B.A. No. 5657 of 2010
               ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
            Dated: 22nd day of September, 2010

                               ORDER

Petitioner, who is the 1st accused in Crime No.308/2009 of

Palakkad Town South Police Station for offences punishable under

Sections 464, 465, 468, 471, 419, 420 and 120B read with 109

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

30.9.2010 or 1.10.2010 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

dmb