IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 895 of 2009()
1. SAFARUDHEEN, S/O.THANGAL KUNJU,SALMANIA
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,KUNNICODE
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/03/2009
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 895 of 2009
----------------------------------
Dated this the 18th day of March, 2009.
O R D E R
Petitioner who is the accused in Crime No. 79 of 2009 of
Kunnicode Police Station for offences punishable under Sections
494 and 498 A 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
any day between 23.03.2009 and 25.03.2009 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 who 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.
Dated this the 18th day of March, 2009.
V.RAMKUMAR, JUDGE.
rv