High Court Kerala High Court

Dileepkhan vs State Of Kerala on 9 September, 2010

Kerala High Court
Dileepkhan vs State Of Kerala on 9 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 783 of 2010()


1. DILEEPKHAN S/O.MUHAMMED MUSTHAFA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.  K.SHAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                   .........................................
                       B.A. No. 783 of 2010
                   ..........................................
          Dated this the 9th day of September, 2010.

                                  ORDER

Petitioner, who is accused No.1 in Crime No. 1134/2009

of Adoor Police Station (Pathanamthitta District) for an offence

punishable under Section 420 read with Section 34 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

20.09.2010 and 22.09.2010 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

B.A.No. 783/2010 -:2:-

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:-

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 commit 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.

Dated this the 9th day of September, 2010.

V.RAMKUMAR, JUDGE

ln