IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4264 of 2009()
1. MUHAMMED ISHAQ, AGED 20 YEARS,
... Petitioner
Vs
1. STATE -
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 4264 of 2009
----------------------------------
Dated this the 24th day of March, 2010.
O R D E R
Petitioner who is the accused in Crime No.619 of 2008 of
Kasaragod Police Station for offences punishable under Sections 143,
147, 148, 341, 324 and 308 r/w Section 149 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 05-04-2010 or 06-04-
2010 for the purpose of interrogation and recovery of incriminating
material, if any. The petitioner shall thereafter appear 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.
Dated this the 24th day of March, 2010.
V.RAMKUMAR, JUDGE.
rv