IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4069 of 2010()
1. SUNNY THOMAS, S/O.A.T.THOMAS,
... Petitioner
2. SURESH KUMAR @ AJI,
3. JOY THOMAS, THAITHARAYIL,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V. RAMKUMAR, J.
...................................
B.A. No. 4069 of 2010
..........................................
Dated: 06.08.2010
ORDER
Petitioners, who are the accused in Crime No. 828/2010 of
Punalur Police Station for offences punishable under Sections294
(b), 506(i) I.P.C. and Sections 3 and 7 of the Money Lenders 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 petitioners shall surrender before the investigating officer on
18.08.2010 or on 19.08.10 for the purpose of interrogation
and recovery of incriminating material, if any. The petitioners
shall thereafter appear 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,
B.A. No. 4069 / 2010 2
release the petitioners on bail on each of the petitioners
executing a bond for Rs. 25,000/- (Rupees twenty five 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 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 commit 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
ln