High Court Kerala High Court

Nishant vs State Of Kerala on 5 August, 2010

Kerala High Court
Nishant vs State Of Kerala on 5 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4068 of 2010()


1. NISHANT, 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                   =================
              Bail Application No.4068 of 2010
               =====================
               DATED: 5th day of August, 2010

                             O R D E R

Petitioner, who is the sole accused in Crime No.911/2009 of

Kottayam West Police Station for an offence punishable under

Sec. 376 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

16.8.10 or on 17.8.10 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.

V.RAMKUMAR, JUDGE

dmb