IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2417 of 2007()
1. BIJU.P.,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.N.K.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2417 OF 2007
````````````````````````````````````````````````````
Dated this the 29th day of May, 2007
O R D E R
Petitioner, who is the accused in Crime No.224/07 of
Chavakkad Police Station for offences punishable under Secs. 420 IPC
and section 17 of Kerala Money Lenders 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 any day between 05-06-2007 and 07-06-2007
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 release the petitioner on bail on
appropriate conditions.
This petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks