High Court Kerala High Court

Arun S.Baby vs State Of Kerala Rep.By The Sub … on 12 May, 2009

Kerala High Court
Arun S.Baby vs State Of Kerala Rep.By The Sub … on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2325 of 2009()


1. ARUN S.BABY,S/O.SAMUEL BABY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY THE SUB INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :12/05/2009

 O R D E R
                        C.T. RAVIKUMAR, J.

             ````````````````````````````````````````````````````
                       B.A. No. 2325 OF 2009
             ````````````````````````````````````````````````````
               Dated this the 12th day of May, 2009

                                O R D E R

The 2nd accused in Crime No.321/09 of Adoor Police

Station alleging commission of offence punishable under sections

143, 147, 148, 149 and 308 IPC is the petitioner herein. The case

of the prosecution is that on 21.3.2009 at about 4.30 p.m. some

identifiable persons assaulted the de facto complainant and his

friends, who are engineering students, with wooden sticks and

they sustained injuries. The 1st accused in the said crime had

earlier approached this Court by filing B.A. No.1619/2009 and the

same was disposed of by this Court by order dated 31.3.2009.

The petitioner prays that being the 2nd accused he may also be

given the benefit of such an order.

2. Anticipatory bail cannot be granted in a case of this

nature. However, the petitioner can be permitted to surrender

before the investigating officer for the purpose of interrogation and

to have his application for regular bail considered by the

Magistrate having jurisdiction. The said prayer of the 1st accused

BA.2325/09
: 2 :

was granted by this Court as per order dated 31.3.2009. I think

the petitioner herein can also be afforded with such an opportunity.

Accordingly, the petitioner shall surrender before the investigating

officer in the said crime on any day between 19.5.2009 and

22.5.2009 for the purpose of interrogation and recovery of

incriminating material, if any. In the event of such surrender, the

petitioner shall be produced before the concerned Magistrate by

the investigating officer on the same day itself and if an application

for regular bail is moved by the petitioner, the Magistrate shall

consider the same, preferably on the same day on which it is

moved. On being convinced that the petitioner has been

interrogated by the police, the Magistrate, after such

consideration, shall release the petitioner on bail as ordered in the

case of the 1st accused in Crime No.321/09, 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:

BA.2325/09
: 3 :

(i) the petitioner shall report before the investigating

officer between 9 am and 11 am on all Wednesdays.

(ii) The petitioner shall make himself available for

interrogation including custodial interrogation as and when

required by the investigating officer.

(iii) The petitioner shall not commit any offence while on

bail.

(iv) If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be cancelled.

The bail application is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)
aks