IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4326 of 2010()
1. SURESH KUMAR, S/O. KRISHNA PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4326 of 2010
-------------------------------------------------
Dated this the 4th day of August, 2010
ORDER
The petitioner, who is the accused in Crime
No.463/2010 of Adoor Police Station for offences
punishable under Sections 511 & 379 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 16/08/2010
or on 17/08/2010 for the purpose of interrogation and
B.A.No.4326/2010
: 2 :
recovery of incriminating material, if any. The petitioner
shall thereafter appear 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 the petitioner executing a bond for
Rs.25,000/- (Rupees twenty five 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 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.
B.A.No.4326/2010
: 3 :
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.
V.RAMKUMAR, JUDGE
skj