IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6671 of 2010()
1. SADIQUE, S/O.UMMER KOYA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.MUHAMMED SALAHUDHEEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/10/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 6671 of 2010
..........................................
Dated: 28-10-2010
ORDER
Petitioner who is the first accused in Crime No. 1056
of 2010 of Perinthalmanna Police Station for offences punishable
under Sections 143, 147, 148, 341, 324, 506 (II) and 308 read
with Sec. 149 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 10-11-
2010 or 11-11-2010 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.
28th October, 2010. V.RAMKUMAR, JUDGE
ani/