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