IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3167 of 2007()
1. VENU, AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.DINESH MATHEW J.MURICKEN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/05/2007
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 3167/2007
----------------------------------
Dated this the 30th day of May, 2007
O R D E R
Petitioner who is the first accused in Crime
No.520/2007 of Aluva Police Station for offences punishable
under Sections 406, 420 and 498A IPC read with section 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 any day between 6-6-2007 and 8-6-
2007 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 his application for regular bail preferably on the
same date on which such application is filed.
This petition is disposed of as above.
V.RAMKUMAR, JUDGE
mrcs