IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6488 of 2010()
1. DR.E.MOHANAN , S/O.K.M.KUNHAMBU NAIR
... Petitioner
Vs
1. STATE OF KERALA,THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/10/2010
O R D E R
V. RAMKUMAR, J.
-----------------------------------------
Bail Appln.No.6488 of 2010
-----------------------------------------
Dated this the 27th day of October, 2010
ORDER
The petitioner, who is accused No.3 in Crime No.946 of
2010 of Hosdurg Police Station for offences punishable under
Sections 409, 420, 465, 468 & 471 read with Section 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
10/11/2010 or on 11/11/2010 for the purpose of interrogation
and recovery of incriminating material, if any. After
interrogation, petitioner shall be produced before the Magistrate
concerned who on being convinced that the petitioner has been
interrogated by the police, shall release the petitioner on bail on
his executing a bond for Rs.15,000/- (Rupees fifteen thousand
B.A.No.6488/2010 -:2:-
only) with two solvent sureties each for the like amount to the
satisfaction of the Magistrate and subject to the following
conditions:-
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. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt
to tamper with the evidence for the
prosecution.
4. The 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
skj