High Court Kerala High Court

Rajesh Rajagopal vs State Of Kerala on 30 January, 2007

Kerala High Court
Rajesh Rajagopal vs State Of Kerala on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 405 of 2007()


1. RAJESH RAJAGOPAL, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/01/2007

 O R D E R
                                V. RAMKUMAR, J.

                           - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO.405  OF 2007

               - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 30th DAY OF JANUARY, 2007


                                     O R D E R

Petitioner who is the accused in Crime No.255/06 of Kasaba

Police Station for offences punishable under sections 403, 406, 409,

463, 464, 465 and 470 IPC, seeks anticipatory bail. Subsequently

offences punishable under sections 420 and 468 IPC have also been

added.

2. Learned Public Prosecutor opposed the application.

3. Anticipatory bail cannot be granted in a case of this nature,

where custodial interrogation of the petitioner is inevitable. However,

I am inclined to permit the petitioner to surrender before the

Investigating Officer for custodial interrogation and then to have his

application for regular bail disposed of on merits. Accordingly, the

petitioner shall surrender before the Investigating Officer on any day

between 01.02.2007 and 03.02.2007 for the purpose of custodial

interrogation and recovery of incriminating materials, if any. The

petitioner shall thereafter be produced before the Magistrate having

jurisdiction on the same day. The Magistrate shall consider and

dispose of the application for regular bail, if any, filed by the petitioner,

preferably on the same date on which it is filed.

V.RAMKUMAR, JUDGE

dsn