IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4497 of 2010()
1. VALAPRA RIYAS BABU, S/O. ABDULLAKUTTY,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE SUB
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4497 of 2010
-------------------------------------------------
Dated this the 5th day of August, 2010
ORDER
The petitioner, who is the first accused in Crime No.
304/2010 of Nilambur Police Station for offences punishable
under Sections 143, 147 & 353 read with Section 149 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
16/08/2010 or on 17/08/2010 for the purpose of interrogation
and recovery of incriminating material, if any. The petitioner
shall thereafter appear before the Magistrate who on being
B.A.No.4497/2010
: 2 :
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
skj