IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2437 of 2007()
1. RAJENDRAN, S/O.VELYAUDHA PANICKER,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/05/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 2437 OF 2007
````````````````````````````````````````````````````
Dated this the 29th day of May, 2007
O R D E R
Petitioner, who is the 2nd accused in Crime No.54/07 of
Vakathanam Police Station for an offence punishable under Sec. 420
IPC read with section 4 and 5 of the Prize Chits and Money Circulation
Scheme(Banning) Act, 1978, 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 05-06-2007 and 07-06-2007
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 release the petitioner on bail on
appropriate conditions.
This petition is disposed of as above.
(V. RAMKUMAR, JUDGE)
aks