High Court Kerala High Court

A.V.Punnoose vs State Of Kerala on 24 November, 2010

Kerala High Court
A.V.Punnoose vs State Of Kerala on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7039 of 2010()


1. A.V.PUNNOOSE, S/O.A.V.VARKEY,
                      ...  Petitioner
2. P.P.JOHN, AGED 62 YEARS,
3. ALICE JOHN, W/O.P.P.JOHN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :24/11/2010

 O R D E R
                          V. RAMKUMAR, J.
                .........................................
                       B.A. No.7039 of 2010
                ..........................................
            Dated this the 24th day of November, 2010.

                                 ORDER

Petitioners who are accused Nos.1 to 3 in Crime No. 831 of

2010 of Nedumbassery Police Station for offences punishable under

Sections 420, 468 and 471 r/w Section 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

03.12.2010 or on 04.12.2010 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

B.A. No. 7039/2010 : 2 :

the police, shall release the petitioners on bail on each of the

petitioners executing a bond for Rs.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:-

1.
Investigating Officer between 9 a.m. and 11 a.m.the
The petitioners shall report before
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 24th day of November, 2010.

V.RAMKUMAR, JUDGE
rv