IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7517 of 2010()
1. SABU MATHEW,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. FOREST RANGE OFFICER,
For Petitioner :SRI.K.P.SATHEESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/11/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.7517 of 2010
------------------------------------------------
Dated this the 29th day of November, 2010
ORDER
The petitioner, who is the sole accused in O.RNo.6 of 2010 of
Forest Range Office, Nelliyampathy for offences punishable under
Sections 2(1), 2(2), 2(16), 2(20), 2(37), 9, 50 & 51 of the Wild Life
Protection 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
09/12/2010 or on 10/12/2010 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