IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1698 of 2010()
1. ABDUL SATHAR, S/O.MOHAMMED KUNHI,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2010
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1698 of 2010
===============================
DATED: 24.03.2010
O R D E R
Petitioner who is the accused in Crime No.186 of 2010 of Kasaragod
Police Station for offences punishable under Secs.143,147,148,341 and
326 read with 149I.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 05.04.10 or on 06.04.10 for the purpose of
interrogation and 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
sj