High Court Kerala High Court

C.Ashok Kumar vs State Of Kerala on 8 October, 2010

Kerala High Court
C.Ashok Kumar vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6201 of 2010()


1. C.ASHOK KUMAR,
                      ...  Petitioner
2. GOPALAKRISHNAN NAIR, S/O.KRISHNAN NAIR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY RANGER,

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/10/2010

 O R D E R
                          V. RAMKUMAR, J.
                .........................................
                       B.A. No.6201 of 2010
                ..........................................
                          Dated: 8.10.2010
                                 ORDER

Petitioners, who are accused Nos.1 and 2 in O.R. No.4/2010 of
Karuvarakundu Forest Station in Kalikavu Forest Range for an
offence punishable under Section 27 of the Forest Act, 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
21.10.2010 or on 22.10.2010 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. 6201 /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