High Court Kerala High Court

Kishorekumar.S. vs The Sub Inspector Of Police on 22 November, 2010

Kerala High Court
Kishorekumar.S. vs The Sub Inspector Of Police on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7440 of 2010()


1. KISHOREKUMAR.S.,AGED 37 YEARS,
                      ...  Petitioner
2. SOUDAMINI AMMA, W/O.SREEDHARAN PILLAI
3. GISHOR,S/O.SREEDHARAN PILLAI

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE OF KERALA

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                      ..............................
                     B.A. No.7440 of 2010
                 ..........................................
            Dated: 22nd day of November, 2010

                                ORDER

Petitioners, who are accused Nos. 1 to 3 in Crime

No.1638/2010 of Chadayamangalam Police Station for an offence

punishable under Section 498(A) read with 34 I.P.C., seek

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

petitioners to surrender before the Investigating Officer for the

purpose of interrogation and then to have their application for bail

considered by the Magistrate having jurisdiction. Accordingly,

the petitioners shall surrender before the investigating officer on

03.12.2010 or on 04.12.2010 for the purpose of interrogation

and recovery of incriminating material, if any. After

interrogation, petitioners shall be produced before the

Magistrate concerned who on being convinced that the petitioners

have been interrogated by the police, shall release the

petitioners on bail on each of them executing a bond for

Rs.15,000/- (Rupees fifteen thousand only) with two solvent

sureties each for the like amount to the satisfaction of the

B.A.No. 7440 /2010 -:2:-

Magistrate and subject to the following conditions:-

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.

2. The petitioners shall make themselves available
for interrogation including custodial interrogation as
and when required by the Investigating Officer.

3. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.

4. The petitioners shall not commit any offence
while on bail.

5. If the petitioners commit breach of any of the
above conditions, the bail granted to them shall be
liable to be cancelled.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

dmb