High Court Kerala High Court

T.K.G.Panicker vs Superintendent Of Police on 18 March, 2009

Kerala High Court
T.K.G.Panicker vs Superintendent Of Police on 18 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 910 of 2009()


1. T.K.G.PANICKER,
                      ...  Petitioner

                        Vs



1. SUPERINTENDENT OF POLICE,
                       ...       Respondent

2. CIRCLE INSPECTOR OF POLICE,

3. STATE OF KERALA, REP. BY THE PUBLIC

                For Petitioner  :SRI.T.M.ABDUL LATHEEF

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                  -----------------------------------
                 Bail Application No. 910 of 2009
                   ----------------------------------
            Dated this the 18th day of March, 2009.

                               O R D E R

Petitioner who is the accused in Crime No. 81 of 2006 of Haripad

Police Station for offences punishable under Sections 465, 467, 471

and 193 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

23.03.2009 and 25.03.2009 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 18th day of March, 2009.

V.RAMKUMAR, JUDGE.

rv