IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5273 of 2010()
1. MUHAMMED MANSOOR, S/O. MOOSA,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/09/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.5273 of 2010
..........................................
Dated: 07.09.2010
ORDER
Petitioner, who is the accused in Crime No.221/2010 of
Kolathur Police Station for offences punishable under Section 353
I.P.C. and Sections 20,21 and 23 of the Kerala Protection of River
Banks and Regulation of Removal of River Sand Act, 2001, 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 17.9.2010 or on
18.09.2010 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
sj