IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1353 of 2009()
1. RAHMATHULLA USTHAD,
... Petitioner
Vs
1. STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.P.NARAYANAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.1353 of 2009
===============================
DATED: 20.03.2009
O R D E R
Petitioner who is the accused in Crime No.30 of 2008 of
Kannur Town Police Station for an offence punishable under
Section 379 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
any day between 26.03.09 and 28.03.09 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 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