High Court Kerala High Court

Joy vs State Of Kerala on 20 March, 2009

Kerala High Court
Joy vs State Of Kerala on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1341 of 2009()


1. JOY, S/O.HENRY, AGED 34, AMALA BHAVAN
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/03/2009

 O R D E R
                        V. RAMKUMAR, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                      B.A. No. 1341 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 20th day of March, 2009

                             O R D E R

Petitioner who is the 1st accused in Crime No. 182/2009 of

Kundara Police Station for offences punishable under sections

447, 323, 324, 326, 427, 452 read with section 34 IPC, 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

any day between 25-3-2009 and 27-3-2009 for the purpose of

interrogation and recovery of incriminating material, if any. The

petitioner shall thereafter be produced on the same day before

the Magistrate and petitioner shall be released on bail.

This petition is disposed of as above.

V. RAMKUMAR,
JUDGE.

mn.