High Court Kerala High Court

Arshad vs Sub Inspector Of Police on 11 November, 2010

Kerala High Court
Arshad vs Sub Inspector Of Police on 11 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7144 of 2010()


1. ARSHAD, S/O.HYDROSE, PAKKARKADAVATH
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE, REPRESENTED BY THE PUBLIC

                For Petitioner  :SRI.T.K.SAIDALIKUTTY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/11/2010

 O R D E R
                            V. RAMKUMAR, J.
                  .........................................
                          B.A. No.7144 of 2010
                  ..........................................
                           Dated: 11.11.2010

                                   ORDER

Petitioner, who is the sole accused in Crime No.410/2010 of

Tanur Police Station for offences punishable under Sections 420 and

376 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 22.11.2010 or on

23.11.2010 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.

V.RAMKUMAR, JUDGE

sj