High Court Kerala High Court

Hari Krishnan @Ratheesh.K.R vs State Of Kerala on 30 September, 2010

Kerala High Court
Hari Krishnan @Ratheesh.K.R vs State Of Kerala on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5812 of 2010()


1. HARI KRISHNAN @RATHEESH.K.R, AGED 26
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
                      B.A. No. 5812 of 2010
               ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
            Dated: 30th day of September, 2010

                              ORDER

Petitioner, who is the sole accused in Crime No.59/2010 of

Peerumade Police Station for an offence punishable under Section

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

14.10.2010 or 15.10.2010 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

dmb