High Court Kerala High Court

Raju vs State Of Kerala on 12 January, 2011

Kerala High Court
Raju vs State Of Kerala on 12 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 15 of 2011()


1. RAJU,AGED 27 YEARS,S/O.RADHAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY SUB INSPECTOR OF
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHOSH  (PODUVAL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/01/2011

 O R D E R
                      V. RAMKUMAR, J.
            ---------------------------------------------
             Bail Application No.15 of 2011
           ----------------------------------------------
        Dated this the 12th day of January, 2011

                             ORDER

In this Petition filed under Sec.438 Cr.P.C. the

petitioner who is accused No.2 in Crime No.1189 of 2010 of

Ollur Police Station for offences punishable under Sections

447, 324 & 308 read with Section 34 I.P.C., seeks

anticipatory bail.

2. The learned Public Prosecutor, on instructions,

submitted that after the conclusion of investigation a final

report has already been filed before the trial Court. If so, it

is not desirable to grant anticipatory bail to the petitioner

since he cannot be directed to appear before the

Investigating Officer after the conclusion of investigation

and after the matter is in the seizin of the Court. The

appropriate order in such circumstances can only be one to

direct the petitioner to surrender before the trial Court and

seek regular bail. Accordingly, the petitioner is directed to

surrender before the trial Court and apply for regular bail

Bail Appln.No.15/2011
-:2:-

within two weeks from today. In case the petitioner

complies with the above direction, the trial Court shall

consider and dispose of the application for bail on merits

preferably on the same date on which it is filed.

This application is disposed of as above.

V.RAMKUMAR, JUDGE
skj