IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5963 of 2010()
1. ABOOBAKER MOULAVI.K.V,AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY INSPECTOR
... Respondent
For Petitioner :SRI.T.B.SHAJIMON
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5963 of 2010
------------------------------------------------
Dated this the 4th day of October, 2010
ORDER
The petitioner, who is accused No.10 in Crime No.287 of
2008 of Hosdurg Police Station for offences punishable under
Sections 419, 465, 468 & 471 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 18/10/2010 or on 19/10/2010 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. In case there is no
Bail Appln.No.5963/2010
: 2 :
incriminating material against the petitioner, the investigating
officer shall submit a report to that effect before the
Magistrate and release the petitioner on bail.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj