High Court Kerala High Court

C.M. Haneef vs State Of Kerala on 2 February, 2007

Kerala High Court
C.M. Haneef vs State Of Kerala on 2 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 444 of 2007()


1. C.M. HANEEF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/02/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                             B.A. No. 444 OF 2007 A

                    ````````````````````````````````````````````````````

                   Dated this the 2nd day of February, 2007


                                      O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,

who is the accused in Crime No.413/06 of Erattupetta Police Station for

offences punishable under Secs.465, 467, 468, 471, 472 and 420 I.P.C.,

seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor. The learned Public Prosecutor opposed the

application submitting, inter alia, that the petitioner had fabricated plan,

possession certificate, tax receipts and forged the signature of the de

facto complainant and, using the same as genuine, has availed a loan

for Rs.6.5 lakhs from the District Co-operative Bank, Kottayam.

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 interrogation and then to have his

application for regular bail considered and disposed of by the Magistrate

concerned. Accordingly, the petitioner is directed to surrender before

the Investigating Officer on any day between 06/02/2007 and

08/02/2007 for the purpose of custodial interrogation and recovery of

BA.444/07

2

incriminating materials, if any. After interrogation, the petitioner shall be

produced before the Magistrate concerned on the same day, who shall

consider and dispose of the application, if any, filed by the petitioner for

regular bail preferably on the same day on which it is filed.

This petition is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks