IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 604 of 2009()
1. VIJAYAKUMAR, S/O.CHELLAPPAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE SUB-INSPECTOR OF POLICE,
For Petitioner :SRI.T.S.HARIKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.604 of 2009
===============================
DATED: 04.03.2009
O R D E R
Petitioner, who is the 1st accused in Crime No.464 of 2008 of Mannar
Police Station for offences punishable under Secs.308,323 & 324 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 10.03.09 and 12.03.09 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 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