High Court Kerala High Court

Dr.E.Mohanan vs State Of Kerala on 27 October, 2010

Kerala High Court
Dr.E.Mohanan vs State Of Kerala on 27 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6488 of 2010()


1. DR.E.MOHANAN , S/O.K.M.KUNHAMBU NAIR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,THROUGH THE
                       ...       Respondent

                For Petitioner  :SRI.SUNNY MATHEW

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/10/2010

 O R D E R
                        V. RAMKUMAR, J.
                -----------------------------------------
                 Bail Appln.No.6488 of 2010
                -----------------------------------------
           Dated this the 27th day of October, 2010

                               ORDER

The petitioner, who is accused No.3 in Crime No.946 of

2010 of Hosdurg Police Station for offences punishable under

Sections 409, 420, 465, 468 & 471 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

10/11/2010 or on 11/11/2010 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

his executing a bond for Rs.15,000/- (Rupees fifteen thousand

B.A.No.6488/2010 -:2:-

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. The petitioner shall not influence or intimidate

the prosecution witnesses nor shall he attempt

to tamper with the evidence for the

prosecution.

4. The 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
skj