IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 383 of 2010()
1. JOHN,S/O.ULAHANNAN,PULIMOOTTIL HOUSE,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 383 of 2010
----------------------------------
Dated this the 24th day of March, 2010.
O R D E R
Petitioner who is accused No.2 in Crime No. 223 of 2009 of
Edavanna Police Station for an offence punishable under Section 7(1)
(a)(2) of the Essential Commodities 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 05-04-2010 or 06-04-
2010 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.
Dated this the 24th day of March, 2010.
V.RAMKUMAR, JUDGE.
rv