High Court Kerala High Court

Reghunathan Nair vs The State Of Kerala on 13 August, 2010

Kerala High Court
Reghunathan Nair vs The State Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4770 of 2010()


1. REGHUNATHAN NAIR, AGED 49 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/08/2010

 O R D E R
                              V. RAMKUMAR, J.
                       ===============================
                       Bail Application No.4770 of 2010
                       ===============================
                            DATED: 13.08.2010

                                  O R D E R

Petitioner, who is the 2nd accused in Crime No.395/2010 of Haripad

Police Station for offences punishable under Secs.120B,406,416,420 and

468 read with 34 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 19.08.10 or on 20.08.10 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.

V.RAMKUMAR, JUDGE

sj