IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7560 of 2009()
1. RASHEEDKUTTY, S/O.MUHAMMED KUNJU,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.A.SHAFEEK (KAYAMKULAM)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A.NO.7560 of 2009 - F
..........................................
Dated:31st March, 2010
ORDER
Petitioner who is the accused in Crime No. 1375 of 2009 of
Karunagappally Police Station for offences punishable under
Sections 3 and 7 of the Essential Commodities Act, 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 12.04.2010 or
13.04.2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioner shall thereafter
appear 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.
Dated this the 31st day of March, 2010.
V.RAMKUMAR, JUDGE
bkn/-