High Court Kerala High Court

Nishad vs State Of Kerala on 8 July, 2008

Kerala High Court
Nishad vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4344 of 2008()


1. NISHAD, AGED 21 YEARS, S/O.THAJUDEEN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/07/2008

 O R D E R
                         V. RAMKUMAR, J.
                    -----------------------------------
               Bail Application No. 4344 of 2008
                     ----------------------------------
             Dated this the 8th day of July, 2008.

                               O R D E R

Petitioner who is the 3rd accused in Crime No. 14 of 2008 of

Kilikolloor Police Station for offences punishable under Sections

143, 147, 148, 324, 308 and 427 r/w Section 34 IPC, 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 14.07.2008 and 16.07.2008 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.

Dated this the 8th day of July, 2008.

V.RAMKUMAR, JUDGE.

css/