IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7604 of 2010()
1. K.BENOY THOMAS,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.C.V.BIMAL ROY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/12/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 7604 of 2010
..........................................
Dated this the 2nd day of December, 2010.
ORDER
Petitioner, who is the sole accused in Crime No.1001/2010 of
Gandhi Nagar Police Station, Kottayam for an offence punishable under
Section 498 A 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 13.12.2010 or on
14.12.2010 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.
ln