IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4233 of 2008()
1. YAKOOB,S/O.IBRAHIM.
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DEPUTY SUPERINTENDENT OF POLICE
For Petitioner :SRI.B.MOHANLAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/07/2008
O R D E R
V. RAMKUMAR, J.
-----------------------------------
Bail Application No. 4233 of 2008
----------------------------------
Dated this the 8th day of July, 2008.
O R D E R
Petitioner who is the accused in Crime No. 368 of 2008
of Chathannoor Police Station for an offence punishable under
Section 420 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 14.07.2008 and 16.07.2008 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.
Dated this the 8th day of July, 2008.
V.RAMKUMAR, JUDGE.
css/