IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2011 of 2007()
1. PRASANTH, COLLECTION CO-ORDINATOR,
... Petitioner
Vs
1. STATE OF KERALA THROUGH
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2011 OF 2007 B
````````````````````````````````````````````````````
Dated this the 3rd day of April, 2007
O R D E R
Petitioner, who is the 3rd accused in Crime No.63/07 of
Konni Police Station for an offence punishable under section 394 IPC in
respect of a motor cycle, seeks anticipatory bail.
2. 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 interrogation and then to have his
application for regular bail ordered by the Magistrate having jurisdiction.
Accordingly, the petitioner is directed to surrender before the
Investigating Officer either on 9.4.2007 or on 10.4.2007 for the purpose
of interrogation. The petitioner shall, thereafter, be produced on the
same day before the concerned Magistrate, who shall release him on
bail on appropriate conditions.
This application is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks