IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7374 of 2010()
1. MUJEEB.N., AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.7374 of 2010
..........................................
Dated: 22.11.2010
ORDER
Petitioner, who is the 1st accused in Crime No.617/2010 of
Palakkad Town South Police Station for offences punishable under
Sections 323 and 498A 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 3.12.2010 or on
4.12.2010 for the purpose of interrogation and recovery of
incriminating material, if any. After interrogation, petitioner shall
be produced before the Magistrate concerned who on being convinced
that the petitioner has been interrogated by the police, shall release
the petitioner on bail on the petitioner executing a bond for `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.7374 /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