High Court Kerala High Court

K.Y.Majeed vs Sub Inspector Of Police on 26 December, 2006

Kerala High Court
K.Y.Majeed vs Sub Inspector Of Police on 26 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7450 of 2006()


1. K.Y.MAJEED, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/12/2006

 O R D E R
                                V.RAMKUMAR, J.

                      -------------------------------------

                            B.A.No. 7450 OF  2006

         -----------------------------------------------------------

             DATED THIS THE 26TH DAY OF DECEMBER, 2006


                                     O R D E R

Petitioner who is the first accused in Crime No.244/06 of Eloor

Police Station for offences punishable under sections 406 and 420 read

with section 34 IPC, seeks anticipatory bail.

2. Even though I am not inclined to grant anticipatory bail to

the petitioner, I am inclined to give an opportunity to the petitioner to

surrender before the Investigating Officer for interrogation and

thereafter for his regular bail application considered by the Magistrate

concerned. Accordingly, the petitioner shall surrender before the

Investigating Officer on any day between 27.12.2006 and 3.1.2007 for

the purpose of custodial interrogation and recovery of incriminating

documents, if any. The petitioner shall thereafter be produced before

the Magistrate having jurisdiction on the same day, who shall dispose

of the application for regular bail, preferably on the same date on

which it is filed.

With this direction, this petition is disposed of.

V.RAMKUMAR, JUDGE

dsn