IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1359 of 2009()
1. SABU GEORGE, S/O.GEORGE,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1359 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 20th day of March, 2009
O R D E R
Petitioner who is the accused in Crime No. 41/2009 of
Murikkassery Police Station for offences punishable under
sections 452, 506(ii) and 294(b) IPC, 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
any day between 25-3-2009 and 27-3-2009 for the purpose of
interrogation and recovery of incriminating material, if any. The
petitioner shall thereafter be produced on the same day before
the Magistrate and he shall be released on bail.
This petition is disposed of as above.
V. RAMKUMAR,
JUDGE.
mn.