IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6350 of 2010()
1. SAJITH, AGED 22 YEARS, S/O.K.V.SASI,
... Petitioner
2. AGHILASH, AGED 22 YEARS,
3. PROMOD, AGED 29 YEARS,
4. SUNIL, AGED 19 YEARS, S/O.SURENDRAN,
5. NITHEESH, AGED 20 YEARS,
6. RAJESH, AGED 20 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/10/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.6350 of 2010
..........................................
Dated: 12.10.2010
ORDER
Petitioners, who are accused Nos.1 to 6 in Crime
No. 926/2010 of Chengannur Police Station for offences punishable
under Sections 143,147,148,323,324 and 308 read with 149 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
petitioner shall surrender before the investigating officer on .
22.10.2010 or on 23.10.2010 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, 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:-
B.A.No.6350 /2010 -:2:-
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. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
4. Petitioners shall not commit any offence while on
bail.
5. If the petitioners commits 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
sj