High Court Kerala High Court

A.Muralidharan vs State Of Kerala on 4 August, 2010

Kerala High Court
A.Muralidharan vs State Of Kerala on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4148 of 2010()


1. A.MURALIDHARAN, S/O.NARAYANA PODUVAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                     V.RAMKUMAR, J.
         ------------------------------------------------
           Bail Application No.4148 of 2010
         -------------------------------------------------
        Dated this the 4th day of August, 2010

                            ORDER

The petitioner, who is the accused in Crime

No.291/2010 of Payyanur Police Station for an offence

punishable under Section 326 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 16/08/2010

or on 17/08/2010 for the purpose of interrogation and

B.A.No.4148/2010
: 2 :

recovery of incriminating material, if any. The petitioner

shall thereafter appear 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

skj