High Court Kerala High Court

Abdul Manaf vs State Of Kerala on 12 November, 2010

Kerala High Court
Abdul Manaf vs State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7206 of 2010()


1. ABDUL MANAF, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.A.JALEEL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2010

 O R D E R
                             V. RAMKUMAR, J.
                   .........................................
                          B.A. No.7206 of 2010
                   ..........................................
                            Dated: 12.11.2010
                                    ORDER

Petitioner, who is the 1st accused in Crime No.1174/2010
of Narakkal Police Station for offences punishable under
Sections 498A and 323 read with 34 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 23.11.2010 or on 24.11.2010 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

sj