IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2595 of 2010()
1. K.DHANESH, AGED 26 YEARS, S/O.RADHA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/06/2010
O R D E R
V.RAMKUMAR, J.
-------------------------------------
Bail Appl.No.2595 of 2010
--------------------------------------
Dated this the 1st day of June, 2010
ORDER
Petitioner who is the accused No.1 in Crime No. 232/2010
of Iritty Police Station for offences punishable under Sections 143,
147, 148, 341, 324, 308 read with Section 149 of 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
09.06.2010 or on 10.06.2010 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
B.A.No.2595/2010
: 2 :
preferably on the same date on which it is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
skj