High Court Kerala High Court

Noufal vs The State Of Kerala on 7 October, 2010

Kerala High Court
Noufal vs The State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5916 of 2010()


1. NOUFAL, AGED 21, S/O.LATHEEF,
                      ...  Petitioner
2. NINAN ROY, AGED 28, S/O.K.GILBERT,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.SAJU J PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/10/2010

 O R D E R
                         V. RAMKUMAR, J.
                    .........................................
               Bail Application No. 5916 of 2010
                    ..........................................
                   Dated: 7th October, 2010

                                  ORDER

Petitioners who are accused Nos. 2 and 1 in Crime No.

236 of 2010 of Neyyar Dam Police Station, Thiruvananthapuram

for an offence punishable under Sec. 394 I.P.C. seek

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

21.10.2010 or on 22 .10.2010 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

B.A. No. 5916 of 2010 -:2:-

preferably on the same date on which it is filed. In case there

is no incriminating material against the petitioner, the

Investigating Officer shall submit a report to that effect before

the Magistrate and release the petitioner on bail.

This petition is disposed of as above.

Dated this the 7th day of October, 2010.

V.RAMKUMAR, JUDGE

ani/