High Court Kerala High Court

Shahul Hameed vs The State Of Kerala on 16 March, 2009

Kerala High Court
Shahul Hameed vs The State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1192 of 2009()


1. SHAHUL HAMEED, POOVATHUKADAVIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2009

 O R D E R
                    * * *B.A.* *NO.*1192*of* * * * * *
                     * * * *V.*RAMKUMAR,2009* *
                            * * * * * * * * *J.* *

                   Dated:* 16th day of March, 2009
                                 * * * *


                                  ORDER

Petitioner who is the 2nd accused in Crime No. 236 of 2009 of
Irinjalakuda Police Station for offences punishable under
Sections 448 and 307 read with Sec. 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 20-3-2009 and 24-3-2009 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 16th day of March 2009.

V.RAMKUMAR, JUDGE

ani

V. RAMKUMAR,
(JUDGE)
ani

ani.