IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5885 of 2010()
1. ABDUL KHADER.U,AGED 26 YEARS,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5885 of 2010
------------------------------------------------
Dated this the 30th day of September, 2010
ORDER
The petitioner, who is the sole accused in Crime No.624 of
2010 of Kasaragod Police Station for offences punishable under
Sections 332 I.P.C., 3(1) of PDPP Act, 41(1A) read with Section
21(1) of the MMDR Act and Sections 119(1) read with Section
179(1) of the MV Act, 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 14/10/2010 or
on 15/10/2010 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
skj