High Court Kerala High Court

Radhakrishna Pillai vs State Of Kerala on 20 September, 2010

Kerala High Court
Radhakrishna Pillai vs State Of Kerala on 20 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5632 of 2010()


1. RADHAKRISHNA PILLAI, AGED 58,
                      ...  Petitioner
2. M.ANASUYA,AGED 52, DIRECTOR,FIRST INDIA
3. E.MEENAKSHI AMMA,AGED 78 ,DIRECTOR,
4. M.SARASWATHY,AGED 57,
5. ASWANI KRISHNAN,AGED 25,

                        Vs



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

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.5632 of 2010
            ------------------------------------------------
        Dated this the 20th day of September, 2010

                               ORDER

The petitioners, who are accused Nos.2 to 6 in Crime

No.857/2010 of Kilikolloor Police Station for an offence

punishable under Section 420 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 29/9/2010 or on 30/9/2010 for the

purpose of interrogation and recovery of incriminating

material, if any. The petitioners shall thereafter be produced

before the Magistrate concerned and file an application for

regular bail. On being convinced that the petitioners have

been interrogated by the police, the Magistrate shall

preferably on the same date on which the application is filed,

Bail Appln.No.5632/2010
: 2 :

release the petitioners on bail on each of the petitioners

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:-

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

skj