High Court Kerala High Court

Anees vs State on 28 October, 2010

Kerala High Court
Anees vs State on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6613 of 2010()


1. ANEES, S/O. ALLUR IBRAHIM,
                      ...  Petitioner

                        Vs



1. STATE, REPRESENTED BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/10/2010

 O R D E R
                             V. RAMKUMAR, J.

                        .........................................

                         B.A. No. 6613 of 2010

                       ..........................................

                            Dated: 28-10-2010

                                      ORDER

Petitioner who is the accused in Crime No. 316 of

2010 of Kolathur Police Station for offences punishable under

Sections 376, 384 and 452 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 10-11-

2010 or 11-11-2010 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.

This petition is disposed of as above.

28th October, 2010. V.RAMKUMAR, JUDGE

ani/