IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1600 of 2009()
1. V.P.RINEESH, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, THOURGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :24/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No.1600 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of April, 2009.
O R D E R
Petitioner who is the 1st accused in Crime No.735/2008 of
Kasaba Police Station for offences punishable under Sections
120B, 197, 198, 406, 419, 420, 465, 468 and 471 read with
section 34 IPC, 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
29-4-2009 or on 30-4-2009 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
concerned. On being convinced that the petitioner has been
interrogated by the police, the Magistrate shall release the
petitioner on bail on the petitioner executing a bond for Rs.
25,000/- (Rupees twenty five thousand only) with two solvent
BA 1600/09 -2-
sureties each for the like amount to the satisfaction of the
Magistrate and subject to the following conditions:-
1) The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. 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.
5) 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.
P. BHAVADASAN, JUDGE
scm