High Court Kerala High Court

Sreekumar vs State Of Kerala on 16 March, 2009

Kerala High Court
Sreekumar vs State Of Kerala on 16 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1189 of 2009()


1. SREEKUMAR,AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.V.V.RAJA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2009

 O R D E R
                    * * * *V.NO.*1189 *of*2009* *
                            * *RAMKUMAR,*J.* *
                                 * * * *
                    * * *B.A.* * * * * * * * * * * * * *
                          *
                         Dated: 16-03-2009

                                   ORDER

Petitioner who is the sole accused in Crime No. 64 of
2009 of Kollam West Police Station for an offence punishable
under Sec. 376 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 23-3-2009 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