High Court Kerala High Court

Dinu Mohan vs State Of Kerala on 30 November, 2010

Kerala High Court
Dinu Mohan vs State Of Kerala on 30 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7613 of 2010()


1. DINU MOHAN, AGED 26,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.BABU PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/11/2010

 O R D E R
                         V.RAMKUMAR, J.
             ----------------------------------------------
              Bail Application No.7613 of 2010
            ------------------------------------------------
         Dated this the 30th day of November, 2010

                               ORDER

The petitioner, who is the sole accused in Crime No.1107 of

2010 of Kilikollur Police Station for offences punishable under

Sections 468 & 471 read with Section 12(1)(b) of the Passport 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 09/12/2010 or

on 10/12/2010 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