IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6396 of 2010()
1. SAHID, S/O.ABBAS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.S.JIJI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/10/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.6396 of 2010
..........................................
Dated: 19.10.2010
ORDER
Petitioner, who is the 2nd accused in Crime No.941/2010 of
Kasaragod Police Station for offences punishable under Sections
143,147,148,341,323,324 and 308 read with 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 02.11.2010 or on 03.11.2010 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.
V.RAMKUMAR, JUDGE
sj