IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6225 of 2010()
1. ANTONY MARTIN,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6225 of 2010
------------------------------------------------
Dated this the 11th day of October, 2010
ORDER
The petitioner, who is accused No.6 in Crime No.1694 of
2010 of Hill Palace Police Station, Ernakulam for offences
punishable under Sections 120(B), 406, 420 & 468 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 25/10/2010 or
on 26/10/2010 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.
V.RAMKUMAR, JUDGE
skj