High Court Kerala High Court

Pradeep Kumar vs The Sub Inspector Of Police on 8 September, 2010

Kerala High Court
Pradeep Kumar vs The Sub Inspector Of Police on 8 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5310 of 2010()


1. PRADEEP KUMAR, AGED 19 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.S.JIJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                     .........................................
                 Bail Application No. 5310 of 2010
               .......................................................
          Dated this the 8th day of September, 2010

                                     ORDER

Petitioner, who is the sole accused in Crime No.928/2010 of

Munnar Police Station for offences punishable under Sections 294(b)

and 308 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 18.09.2010 or

20.09.2010 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 preferably on the same date

on which it is filed.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

ln