High Court Kerala High Court

Saji Kumar vs State Of Kerala on 6 June, 2007

Kerala High Court
Saji Kumar vs State Of Kerala on 6 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3346 of 2007()


1. SAJI KUMAR, S/O.SADHASIVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.JAYAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/06/2007

 O R D E R
                               V.RAMKUMAR, J.

                       ----------------------------------------------

                       Bail Application No. 3346/2007

                       ----------------------------------------------

                    Dated this the 6th  day of June, 2007


                                     O R D E R

Petitioner who is the sole accused in Crime No.

204/2007 of Kunnicode Police Station for an offence punishable

under Section 498A I.P.C., seeks anticipatory bail. The occurrence

took place on 24.5.2007.

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

14.6.2007 and 16.6.2007 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 release him on bail on appropriate conditions.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

CSS/