High Court Kerala High Court

V.K.Ranadeve vs State Of Kerala on 16 November, 2010

Kerala High Court
V.K.Ranadeve vs State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7251 of 2010()


1. V.K.RANADEVE, AGED 46,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                          V. RAMKUMAR, J.
                .........................................
                       B.A. No. 7251 of 2010
                ..........................................
            Dated this the 16th day of November, 2010.

                                 ORDER

Petitioner who is the accused in Crime No. 1016 of 2010 of

Chavakkad Police Station for offences punishable under Sections

452 and 427 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 27.11.2010 or on

29.11.2010 for the purpose of interrogation and recovery of

incriminating material, if any. After interrogation, petitioner shall

be produced before the Magistrate concerned who on being

convinced that the petitioner has been interrogated by the police,

shall release the petitioner on bail on the petitioner executing a

B.A. No. 7251/2010 : 2 :

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

solvent sureties each for the like amount to the satisfaction of the

Magistrate and subject to the following conditions:-

1.
Investigatingpetitionerbetween 9 a.m. andbefore
The shall report
Officer 11 a.m.the
on
all Wednesdays.

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

3. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.

4. Petitioner shall not commit any offence while on
bail.

If the petitioner commits breach of any of the above conditions, the

bail granted to him shall be liable to be cancelled.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE.

rv