High Court Kerala High Court

Kayyariseentavida Yousuf vs State Of Kerala To Be Rep.By on 3 December, 2010

Kerala High Court
Kayyariseentavida Yousuf vs State Of Kerala To Be Rep.By on 3 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7744 of 2010()


1. KAYYARISEENTAVIDA YOUSUF,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA TO BE REP.BY
                       ...       Respondent

2. S.H.O.PANOOR POLICE STATION,

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/12/2010

 O R D E R
                            V. RAMKUMAR, J.
                     .........................................
                        B.A. No. 7744 of 2010
                     ..........................................
          Dated this the 3rd day of December, 2010.

                                    ORDER

Petitioner, who is the second accused in Crime No.626/2010 of

Panoor Police Station for offences punishable under Sections 143, 147,

148, 341,323, 324, 326 and 153(A) read with Section 149 IPC, 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 13.12.2010 or on

14.12.2010 for the purpose of interrogation and recovery of

incriminating material, if any. The petitioner shall thereafter be

produced 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.

V.RAMKUMAR, JUDGE.

ln