High Court Kerala High Court

Nazeer vs State Of Kerala on 6 April, 2010

Kerala High Court
Nazeer vs State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 828 of 2010()


1. NAZEER, VADAVATTARAYIL VEEDU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/04/2010

 O R D E R
                          V. RAMKUMAR, J.
                  -----------------------------------
                 Bail Application No.828 of 2010
                   ----------------------------------
             Dated this the 6th day of April, 2010.

                               O R D E R

Petitioner who is the 5th accused in Crime No.78 of 2010 of

Kadakkal Police Station for offences punishable under Sections 143,

147 and 149 I.P.C. and Section 27 of the Arms Act, 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 16-04-2010 or 17-04-

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 6th day of April, 2010.

V.RAMKUMAR, JUDGE.

rv