High Court Kerala High Court

Jaimohan vs The State Of Kerala on 12 November, 2010

Kerala High Court
Jaimohan vs The State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7212 of 2010()


1. JAIMOHAN, MALA VADAKKATHIL AIKKADU,
                      ...  Petitioner
2. MADHAVAN ACHARI,
3. BHARGAVI AMMAL,
4. JAISHA,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/11/2010

 O R D E R
                          V. RAMKUMAR, J.
                .........................................
                       B.A. No.7212 of 2010
                ..........................................
                          Dated: 12.11.2010

                                 ORDER

Petitioners, who are accused Nos.1 to 4 in Crime
No.1471/2010 of Kottiyam Police Station for offences punishable
under Sections 498A read with 34 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
petitioners shall surrender before the investigating officer on
23.11.2010 or on 24.11.2010 for the purpose of interrogation and
recovery of incriminating material, if any. After interrogation,
petitioners shall be produced before the Magistrate concerned who
on being convinced that the petitioners have been interrogated by
the police, shall release the petitioners on bail on each of the
petitioners 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.7212 /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.

Dated this the 12th day of November, 2010.

V.RAMKUMAR, JUDGE

sj