High Court Kerala High Court

Kumaran vs State Of Kerala on 23 March, 2010

Kerala High Court
Kumaran vs State Of Kerala on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6307 of 2009()


1. KUMARAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.K.SUNIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2010

 O R D E R
                               V. RAMKUMAR, J.
                   .........................................
                      B.A. No. 6307 of 2009
                   ..........................................
            Dated this the 23rd day of March, 2010.

                                  ORDER

Petitioner who is the accused in Crime No. 396 of 2009 of

Pala Police Station for offences punishable under

Sections 323 and 354 IPC and Section 3(1)(x) of the Scheduled

Castes & Scheduled Tribes (Prevention of Atrocities) Act, 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

26-3-2010 or 27-3-2010 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

B.A. No. 6307/2009

-:2:-

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:-

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.

Dated this the 23rd day of March, 2010.

V.RAMKUMAR, JUDGE.

rv