IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5738 of 2010()
1. S.K.VIJAYAN, S/O.KOCHUKUNJU, AGED 54
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5738 of 2010
------------------------------------------------
Dated this the 14th day of October, 2010
ORDER
The petitioner, who is the sole accused in Crime No.48 of
2010 of Velolathooval Police Station (re-numbered as Crime
No.141/CR/EOW-II/KTM/2010 of the Dy.S.P., CBCID,
Kottayam) for offences punishable under Sections 447 and
403 I.P.C. and under Section 7(a) of the Kerala Land
Conservancy (Amendment) Act, 2009, 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 26/10/2010 or on 27/10/2010 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
Bail Appln.No.5738/2010
: 2 :
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