IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1447 of 2009()
1. RINIL KURIAKOSE, AGED 23,
... Petitioner
2. GANESH BABU, AGED 23,
3. ARUN.S., AGED 23, S/O.SREEVALSAN,
4. RENJITH N., AGED 23, S/O.MURALEEDHARAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.C.P.UDAYABHANU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2009
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 1447 of 2009
..........................................
Dated: 25-03-2009
ORDER
Petitioners who are accused Nos. 1 to 4 in Crime No. 221
OF 2009 of Kothamangalam Police Station for offences
punishable under Sections 294 (b), 341, 323, 324 and 326 read
with Sec. 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 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 any day
between 28-3-2009 and 1-4-2009 for the purpose of interrogation
and recovery of incriminating material, if any. The petitioner shall
thereafter be produced on the same day before the Magistrate
concerned. On being convinced that the petitioner has been
interrogated by the police, the Magistrate shall release the petitioner
on bail on the petitioner 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:-
B.A. No. 1447 of 2009 -: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.
Dated this the 25th day of March 2009.
V.RAMKUMAR, JUDGE
ani