High Court Kerala High Court

Akhil vs The Circle Inspector on 11 March, 2009

Kerala High Court
Akhil vs The Circle Inspector on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 680 of 2009()


1. AKHIL, AGED 18 YEARS,
                      ...  Petitioner

                        Vs



1. THE CIRCLE INSPECTOR,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                       Bail Application No. 680 of 2009
                       ===============================
                           DATED: 11.03.2009

                                  O R D E R

Petitioner who is the 1st accused in Crime No.73 of 2009 of Adoor

Police Station for offences punishable under Secs.447,323,324,307 and

427 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 any day between 16.03.09 and 18.03.09 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 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