IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3208 of 2008()
1. MEERANKUNJU, AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.A.JALEEL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/05/2008
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 3208 of 2008
===============================
DATED: 21.05.2008
O R D E R
Petitioner who is the accused in Crime No. 121 of 2008 of
Pothanikadu Police Station for an offence punishable under Sec.308
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 27.5.08 and 29.05.08 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.
V.RAMKUMAR, JUDGE
sj