High Court Kerala High Court

Prasena Jith vs State Of Kerala on 28 October, 2010

Kerala High Court
Prasena Jith vs State Of Kerala on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6760 of 2010()


1. PRASENA JITH, AGED 63, S/O. VISWAMBARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.R.GOPAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/10/2010

 O R D E R
                             V. RAMKUMAR, J.
                   .........................................
                          B.A. No.6760 of 2010
                   ..........................................
                            Dated: 28.10.2010
                                    ORDER

Petitioner, who is the sole accused in Crime No.1018/2010
of Varkala Police Station for offences punishable under
Sections 498A and 454 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 10.11.2010 or on 11.11.2010 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

sj