High Court Kerala High Court

Sahir Ahmmed vs State Of Kerala on 15 November, 2010

Kerala High Court
Sahir Ahmmed vs State Of Kerala on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6994 of 2010()


1. SAHIR AHMMED, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/11/2010

 O R D E R
                             V. RAMKUMAR, J.
                   .........................................
                          B.A. No. 6994 of 2010
                   ..........................................
              Dated this the 15th day of November, 2010.
                                    ORDER

Petitioner who is the 2nd accused in Crime No. 1309 of 2010 of

Changanassery Police Station for an offence punishable under Section 3

of the Essential Commodities 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 26.11.2010 or on 27.11.2010 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.

Dated this the 15th day of November, 2010.

V.RAMKUMAR, JUDGE.

rv