IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 287 of 2010()
1. NANDANAN, AGED 39 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.P.K.PRIYA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 287 of 2010
..........................................
Dated: 29 .03.2010
ORDER
Petitioner who is the 3rd accused in Crime No. 666 of 2009
of Feroke Police Station for an offence punishable under Section
498 A IPC 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 12.04.2010 or
on 13.04.2010 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioner shall thereafter
appear 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 the
same date on which the application is filed, release the petitioner
B.A.No.287/2010
-:2:-
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.
V.RAMKUMAR, JUDGE
sj