IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7580 of 2010()
1. REGHUNATHAN, S/O.GURUSWAMY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.N.M.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/11/2010
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.7580 of 2010
----------------------------------------------
Dated this the 26th day of November, 2010
ORDER
The petitioner, who is the sole accused in Crime No.223 of 2010
of Devikulam Police Station for offences punishable under Sections 493
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 06/12/2010 or on 07/12/2010 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