High Court Kerala High Court

Sreedhara Bhat vs State Represented By Public on 18 January, 2007

Kerala High Court
Sreedhara Bhat vs State Represented By Public on 18 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 274 of 2007()


1. SREEDHARA BHAT, TEACHER,
                      ...  Petitioner
2. PREMALATHA B.,
3. B. NARAYANA BHAT, S/O.LATE SHAM BHAT,

                        Vs



1. STATE REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE STATON HOUSE OFFICER,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/01/2007

 O R D E R
                               V. RAMKUMAR, J.

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

                 BAIL APPLICATION NO. 274 OF 2007

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

            DATED THIS THE 18th DAY OF JANUARY, 2007


                                   O R D E R

Petitioners who are accused Nos.3, 6 and 1 respectively in

Crime No.288/06 of Kumbla Police Station for offences

punishable under sections 420 and 468 read with section 149

IPC, seek anticipatory bail.

2. Learned Public Prosecutor opposed the application

submitting, inter alia, that this is a case in which documents were

fabricated to make it appear that they were genuine documents.

Even though I am not inclined to grant anticipatory bail to the

petitioners, I am inclined to give the petitioners an opportunity

to surrender before the Investigating Officer for custodial

interrogation and thereafter to have their regular application

disposed of by the Magistrate concerned expeditiously.

3. Accordingly, the petitioners are directed to report

before the Investigating Officer on any day between 19.1.2007

and 23.1.2007 for the purpose of custodial interrogation and

recovery of incriminating documents, if any. The petitioners shall

thereafter be produced before the Magistrate having jurisdiction

BA.274/07

Page numbers

on the same day and the Magistrate shall consider and dispose of

the application for regular bail, if any, filed by the petitioners

preferably on the same date on which it is filed.

With this direction, this petition is disposed of.

V.RAMKUMAR, JUDGE

dsn