IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4347 of 2010()
1. RAJESH B MENON. JAYAGOVINDAN
... Petitioner
Vs
1. CENTRAL BUREAU OF INVESTIGATION
... Respondent
For Petitioner :SRI.VIJAI MATHEWS
For Respondent :SRI.M.V.S.NAMBOOTHIRY,SC, C.B.I.
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.4347 of 2010
------------------------------------------------
Dated this the 14th day of September, 2010
ORDER
The petitioner (Rajesh B.Menon), who is the 9th accused
in Crime No.RC.13(S)/2009/CBI/SCB/Chn. for offences
punishable under Sections 120B read with Sections 420, 465,
468, 471 I.P.C. and Section 13(2) read with Section 13(1)(d) of
PC Act, 1988, seeks anticipatory bail.
2. The learned Standing Counsel for the C.B.I.
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 Special Court, CBI having jurisdiction.
Accordingly, the petitioner shall surrender before the
investigating officer on 24/9/2010 or on 25/9/2010 for the
purpose of interrogation and recovery of incriminating
material, if any. The petitioner shall thereafter be produced
Bail Appln.No.4347/2010
: 2 :
before the Special Court, CBI who on being satisfied that the
petitioner has been interrogated by the C.B.I. 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
skj