High Court Kerala High Court

Kabeer Chettiyam Tharamal vs State Of Kerala on 31 January, 2007

Kerala High Court
Kabeer Chettiyam Tharamal vs State Of Kerala on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 418 of 2007()


1. KABEER CHETTIYAM THARAMAL, S/O. RAYIN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2007

 O R D E R
                                    V. RAMKUMAR, J.


                       ````````````````````````````````````````````````````

                                 B.A. No. 418 OF 2007 B

                       ````````````````````````````````````````````````````

                     Dated this the 31st day of January, 2007


                                           O R D E R

The petitioner, who is the 10th accused in Crime No.306/2006 of

Kalpakanchery Police Station for an offence punishable under Sections 366

and 376(2)(g) I.P.C., seeks anticipatory bail.

2. The learned Public Prosecutor opposed the application.

3. It is too early to accept the petitioner’s contention that he is

falsely implicated in the case with a view to blackmail him. 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 interrogation and then have his regular bail application disposed of by the

Magistrate concerned. Accordingly, the petitioner is directed to surrender

before the Investigating Officer on any day between 14.2.2007 and 17.2.2007

for the purpose of custodial interrogation including subjecting him to potency

test. He shall, thereafter, be produced before the Magistrate concerned, who

shall consider and dispose of his application, if any, filed for regular bail

preferably on the same date on which it is filed.

This application is disposed of as above.

(V. RAMKUMAR, JUDGE)

aks