High Court Kerala High Court

Jose T.P. vs State on 13 October, 2010

Kerala High Court
Jose T.P. vs State on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6333 of 2010()


1. JOSE T.P., AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. STATE,
                       ...       Respondent

                For Petitioner  :SRI.T.P.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6333 of 2010
             ------------------------------------------------
           Dated this the 13th day of October, 2010

                                ORDER

The petitioner, who is the first accused in Crime No.553 of

2010 of Kalady Police Station for offences punishable under

Sections 3 & 7 of the Essential Commodities Act, 1955 and Sec.5

(a) of the Kerala Rationing Order, 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 25/10/2010 or

on 26/10/2010 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

skj