IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1241 of 2009()
1. AJAY KUMAR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU KARUKAPADATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 1241 of 2009
----------------------------------
Dated this the 17th day of March, 2009.
O R D E R
Petitioner who is the 1st accused in Crime No. 824 of 2008 of
Vadakkekara Police Station for offences punishable under Sections 452
and 506(2) r/w Section 34 I.P.C and Section 27 of the Arms 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 any day between
23.03.2009 and 25.03.2009 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced on the same day before the Magistrate who
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.
Dated this the 17th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv