High Court Kerala High Court

Venugopalan vs State Of Kerala on 7 October, 2010

Kerala High Court
Venugopalan vs State Of Kerala on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6152 of 2010()


1. VENUGOPALAN,S/O.KRISHNAN EMBRANDHIRI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REP.BY THE SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/10/2010

 O R D E R
                       V. RAMKUMAR, J.
                    * * * * * * * * * * * * * * *
                     B.A. No.6152 of 2010
                * * * * * * * * * * * * * * * * * * *
              Dated: 7th day of October, 2010

                              ORDER

Petitioner, who is the sole accused in Crime No.323/2009 of

Kollengode Police Station for offences punishable under Sections

498(A) and 406 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

21.10.2010 or 22.10.2010 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.6152 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