IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 367 of 2009()
1. M.S.SAJAN, AGED 28 YEARS,
... Petitioner
Vs
1. THE SUB INSPECTOR,
... Respondent
2. STATE OF KERALA,
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2009
O R D E R
V. RAMKUMAR, J.
...........................................
Bail Appl. No. 367 of 2009
* * * * * * * * * * * * * * * * * *
Dated: 6th March, 2009.
ORDER
Petitioner who is the accused in Crime No. 258 of 2008 of
Perunad Police Station for offences punishable under Sections 323,
354, 379 and 427 of 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 any day between 12-
3-2009 and 16-3-2009 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced on the same day before the Magistrate who
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 March 2009.
V.RAMKUMAR, JUDGE
ani
-:2:-
ani.