High Court Kerala High Court

Anaz vs State Of Kerala on 25 March, 2010

Kerala High Court
Anaz vs State Of Kerala on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7229 of 2009()


1. ANAZ, S/O. ABDUL AZEEZ, MATHURA HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

3. STAT ION HOUSE OFFICER, CYBER CELL

                For Petitioner  :SRI.LATHEESH SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
                Bail Application No. 7229 of 2009
                   ----------------------------------
            Dated this the 25th day of March, 2010.

                               O R D E R

Petitioner who is the sole accused in Crime No.601 of 2009 of

Venjarammoodu Police Station for offences punishable under Sections

419 and 420 I.P.C. and Section 66 of the Information Technology 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 07-04-2010 or 08-04-

2010 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.

Dated this the 25th day of March, 2010.

V.RAMKUMAR, JUDGE.

rv