High Court Kerala High Court

Muhammed Shafi vs State Of Kerala on 31 March, 2010

Kerala High Court
Muhammed Shafi vs State Of Kerala on 31 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 798 of 2010()


1. MUHAMMED SHAFI, S/O. UMMER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/03/2010

 O R D E R
                           V. RAMKUMAR, J.
                    .........................................
                        B.A. NO.798 of 2010
                   ..........................................
                      Dated: 31st March, 2010

                                   ORDER

Petitioner who is the accused in Crime No. 81

of 2010 of Thamarassery Police Station for offences punishable
under Section 379 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 12.04.2010 or
13.04.2010 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 31st day of March, 2010.

V.RAMKUMAR, JUDGE

bkn/-