IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6467 of 2010()
1. UDAYAN, AGED 49, UMESH BHAVAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/10/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
B.A. No. 6467 OF 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated: 18th day of October, 2010
ORDER
The petitioner, who is the sole accused in Crime
No.926/2010 of Venjaramoodu Police Station for an offence
punishable under Section 379 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
01/11/2010 or on 02/11/2010 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
dmb