High Court Kerala High Court

E.Abdul Rahim vs State Of Kerala Represented By The on 4 August, 2010

Kerala High Court
E.Abdul Rahim vs State Of Kerala Represented By The on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4082 of 2010()


1. E.ABDUL RAHIM,AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. S.I.OF POLICE,KOVALAM POLICE STATION.

                For Petitioner  :SRI.M.M.HUSAIN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                        =============
               Bail Application No.4082 of 2010
              =======================
                 DATED: 4th day of August, 2010

                             O R D E R

Petitioner, who is the 4th accused in Crime No.286/2010 of

Kovalam Police Station for offences punishable under Secs. 5(A)

of Kerala Rationing Order 1966 read with section 3 and 7 of

Essential Commodities Act, 1953, 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

16.8.10 or on 17.8.10 for the purpose of interrogation and

recovery of incriminating material, if any. The petitioner shall

thereafter appear 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

dmb