High Court Kerala High Court

Thomas John vs State Of Kerala on 15 September, 2010

Kerala High Court
Thomas John vs State Of Kerala on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5345 of 2010()


1. THOMAS JOHN, AGED 72 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.DILEEP (KALLAR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :15/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                 .........................................
                        B.A. No.5345 of 2010
                ..........................................
                          Dated: 15.09.2010

                                 ORDER
      Petitioner,     who      is     the      accused     in   Crime
No.342/CR/OCW/TVPM             of       CBCID        Head    Quarters,
Thiruvananthapuram          for offences punishable under Sections

468,403 and 420 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 24.9.2010 or on
25.09.2010 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.

V.RAMKUMAR, JUDGE

sj