High Court Kerala High Court

Shameer A.K. vs State Of Kerala on 26 March, 2010

Kerala High Court
Shameer A.K. vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1767 of 2010()


1. SHAMEER A.K.,AGED 31 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/03/2010

 O R D E R
                          V. RAMKUMAR, J.
                     .........................................
                       B.A. NO. 1767 of 2010
                    ..........................................
                          Dated: 26-03-2010

                                   ORDER

Petitioner who is accused No. 1 in Crime No. 131 of 2010 of
Sreekandapuram Police Station (Kannur District) for an offence
punishable under Section 498 A 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
6-4-2010 or 7-4-2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter appear 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 26th day of March, 2010.

V.RAMKUMAR, JUDGE
ani