High Court Kerala High Court

Satender Sehrawar vs State Of Kerala on 6 March, 2009

Kerala High Court
Satender Sehrawar vs State Of Kerala on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7675 of 2008()


1. SATENDER SEHRAWAR, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                  -----------------------------------
               Bail Application No. 7675 of 2008
                   ----------------------------------
             Dated this the 6th day of March, 2009.

                               O R D E R

Petitioner who is the 2nd accused in Crime No. 188 of 2008 of

Ranny Police Station for offences punishable under Sections 308 and

380 r/w Section 34 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

12.03.2009 and 13.03.2009 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 6th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv