IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7540 of 2007()
1. K.SURESH, S/O. KRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
3. JOSE,
For Petitioner :SRI.LATHEESH SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice R.BASANT
Dated :07/12/2007
O R D E R
R. BASANT, J.
````````````````````````````````````````````````````
B.A. No. 7540 OF 2007
````````````````````````````````````````````````````
Dated this the 7th day of December, 2007
O R D E R
Application for anticipatory bail. The learned Public
Prosecutor submits that no crime has been registered but a petition is
received and the same is being considered. The learned Public
Prosecutor submits that the petitioner may be directed to appear before
the 2nd respondent to facilitate interrogation of the petitioner in
connection with the said petition. The petitioner offers to enter
appearance so that he can see this unnecessary proceedings against
him. The following direction is issued:-
The petitioner shall make himself available for
interrogation before the Investigating Officer between 10
a.m. and 3 p.m. on 14.12.07 and 15.12.07.
2. Call this petition again on 19.12.07 for consideration of the
application.
3. The learned Public Prosecutor undertakes that the
petitioner shall not be arrested till the next date of posting. That
undertaking is accepted.
(R.BASANT, JUDGE)
aks