High Court Kerala High Court

Sajith vs State Of Kerala on 7 July, 2008

Kerala High Court
Sajith vs State Of Kerala on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4330 of 2008()


1. SAJITH S/O BABU, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.R.GOPU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/07/2008

 O R D E R
                         V. RAMKUMAR, J.
                    -----------------------------------
               Bail Application No. 4330 of 2008
                     ----------------------------------
              Dated this the 7th day of July, 2008.
                               O R D E R

Petitioner who is the accused in Crime No. 47 of 2008

of Pangode Police Station for offences punishable under Sections

143, 144, 147, 148, 149, 452, 323, 326 and 308 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 10.07.2008 and 14.07.2008 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 7th day of July, 2008.

V.RAMKUMAR, JUDGE.

rv