High Court Kerala High Court

Sumesh N.Ayyappan vs Sub Inspector Of Police on 22 May, 2008

Kerala High Court
Sumesh N.Ayyappan vs Sub Inspector Of Police on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3180 of 2008()


1. SUMESH N.AYYAPPAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.R.KRISHNA RAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/05/2008

 O R D E R
                              V. RAMKUMAR, J.
                       ===============================
                      Bail Application No.3180 of 2008
                       ===============================
                            DATED: 22.05.2008

                                 O R D E R

Petitioner who is the accused in Crime No.166/2008 of

Mulanthuruthi 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 28.5.08 and 30-5-08 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.

V.RAMKUMAR, JUDGE

sj