High Court Kerala High Court

Aji @ Ajith vs State Of Kerala on 8 April, 2009

Kerala High Court
Aji @ Ajith vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1835 of 2009()


1. AJI @ AJITH, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.G.SURESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2009

 O R D E R
                          V. RAMKUMAR, J.
                    .........................................
                      B.A. NO. 1835 of 2009
                   ..........................................
                          Dated: 8-4-2009

                                  ORDER

Petitioner who is is the accused in Crime No. 65 of 2009 of
Cherpu Police Station for offences punishable under Sections 341,
323, 324 and 326 read with Sec. 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 17th or 18th of April
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. 1835 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.

V.RAMKUMAR, JUDGE

ani