IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2478 of 2007()
1. PRAKASH, S/O KOCHUKUNJU,
... 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 :24/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2478 OF 2007 D
````````````````````````````````````````````````````
Dated this the 24th day of May, 2007
O R D E R
Petitioner, who is the 2nd accused in Crime No.664/06 of
Kottarakara Police Station for offences punishable under Secs.489B and
489C I.P.C., seeks anticipatory bail. The occurrence took place on
5.6.06.
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 30-05-2007 and 01-06-2007
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 his application for regular
bail, preferably on the same date on which such application is filed.
This petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks