IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6110 of 2010()
1. SASI K.M., S/O.MADHAVAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * *
B.A. No. 6110 of 2010
* * * * * * * * * * * * * * * * * * *
Dated: 6th day of October, 2010
ORDER
Petitioner, who is the sole accused in Crime No.424/2010 of
Koothattukulam Police Station for offences punishable under
Sections 420 and 506(1) 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
19.10.2010 or 20.10.2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioner shall
thereafter be produced before the Magistrate concerned and file
an application for regular bail. On being convinced that the
petitioner has been interrogated by the police, the Magistrate
shall preferably on the same date on which the application is
filed, release the petitioner on bail on his 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
Magistrate and subject to the following conditions:-
B.A. No. 6110 of 2010
2
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. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4. The 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.
V.RAMKUMAR, JUDGE
dmb