High Court Kerala High Court

Jayaseelan R vs State Of Kerala on 14 September, 2010

Kerala High Court
Jayaseelan R vs State Of Kerala on 14 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4330 of 2010()


1. JAYASEELAN R.,
                      ...  Petitioner

                        Vs



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

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/09/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.4330 of 2010
            ------------------------------------------------
        Dated this the 14th day of September, 2010

                               ORDER

The petitioner, who is accused No.1 in Crime

No.410/2010 of Chengannur Police Station for offences

punishable under Sections 380, 382 & 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 23/9/2010 or on 24/9/2010 for the

purpose of interrogation and recovery of incriminating

material, if any. The petitioner shall thereafter be produced

before the Magistrate concerned and file an application for

regular bail. On being convinced that the petitioner has been

interrogated by the police, the Magistrate shall preferably on

Bail Appln.No.4330/2010
: 2 :

the same date on which the application is filed, release the

petitioner on bail on the petitioner 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. 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