High Court Kerala High Court

Ranjith C.Mohan @Appunni vs State Of Kerala on 20 October, 2010

Kerala High Court
Ranjith C.Mohan @Appunni vs State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5985 of 2010()


1. RANJITH C.MOHAN @APPUNNI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.5985 of 2010
             ------------------------------------------------
          Dated this the 20th day of October, 2010

                                ORDER

The petitioner, who is accused No.1 in Crime No.1229 of

2010 of Chavara Police Station for offences punishable under

Sections 143, 147, 148, 225-B, 332, 333 & 341 read with Section

149 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 02/11/2010 or

on 03/11/2010 for the purpose of interrogation and recovery of

incriminating material, if any. The petitioner shall thereafter be

produced before the Magistrate who on being satisfied that the

petitioner has been interrogated by the police 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