IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1523 of 2009()
1. ANEESH
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.PRATHEESH.P
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 1523 of 2009
----------------------------------
Dated this the 27th day of March, 2009.
O R D E R
Petitioner who is the 1st accused in Crime No. 85 of 2009 of East
Kallada Police Station for offences punishable under Sections 452,
323, 294(b) and 427 r/w Section 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
04.04.2009 and 06.04.2009 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 27th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv