IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1710 of 2010()
1. UNNIKRISHNAN K.R., AGED 40 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.DEEPU THANKAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.1710 of 2010
..........................................
Dated: 24.03.2010
ORDER
Petitioner who is the 1st accused in Crime No. 134/2010 of
Viyyur Police Station for offences punishable under Sections 323
and 326 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 05.04.2010 or on
06.04.2010 for the purpose of interrogation and 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:-
B.A.No. 1710 /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. 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.
V.RAMKUMAR, JUDGE
sj