High Court Kerala High Court

T.S.Madhavan vs State Of Kerala on 13 September, 2010

Kerala High Court
T.S.Madhavan vs State Of Kerala on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5279 of 2010()


1. T.S.MADHAVAN,AGED 77 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                    .........................................
                      B.A. NO. 5279 OF 2010
                   ..........................................
                 Dated: 13th September, 2010

                                   ORDER

Petitioner who is the 6th accused in Crime No. 58 of 2005 of
Munambam Police Station for offences punishable under Sections
324
, 326 and 120 B read with Sec. 34 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 23-09-2010 or 24-
09-2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioner shall, thereafter, be
produced 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 13th day of September, 2010.

V.RAMKUMAR, JUDGE

ani