High Court Kerala High Court

Aji vs State Of Kerala on 20 March, 2009

Kerala High Court
Aji vs State Of Kerala on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1233 of 2009()


1. AJI, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.AJITH MURALI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/03/2009

 O R D E R
                          V. RAMKUMAR, J.
               ===============================
                 Bail Application No.1233 of 2009
               ===============================
                        DATED: 20.03.2009

                             O R D E R

Petitioner, who is the accused in Crime No.132 of 2009 of

Chengannur Police Station for offences punishable under

Section 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

any day between 26.03.09 and 28.03.09 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 release the petitioner on bail on

appropriate conditions.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

sj