High Court Kerala High Court

K.K.Ansari vs State Of Kerala on 6 August, 2010

Kerala High Court
K.K.Ansari vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2305 of 2010()


1. K.K.ANSARI,S/O.ABOO BACKER,AGED 27 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                           V. RAMKUMAR, J.
                    .........................................
                      B.A. NO. 2305 of 2010
                   ..........................................
                     Dated: 6th August, 2010

                                   ORDER

Petitioner who is the first accused in Crime No. 640 of
2009 of Thalssery Police of an offence punishable under Sec. 364
A 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 18-8-2010 or 19-08-
2010 or 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 6th day of August, 2010.

V.RAMKUMAR, JUDGE

ani