IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5818 of 2010()
1. VIPIN DEV, AGED 22 YEARS,
... Petitioner
Vs
1. STATE REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFICER
For Petitioner :SRI.V.MADHUSUDHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5818 of 2010
------------------------------------------------
Dated this the 28th day of September, 2010
ORDER
The petitioner, who is accused No.1 in Cr.No.550 of 2010 of
Haripad Police Station for offences punishable under Sections 452,
323, 324, 294(b) & 506 (II) 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 11/10/2010 or
on 12/10/2010 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
skj