IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2449 of 2010()
1. P.GIRISH KUMAR,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/08/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.2449 of 2010
..........................................
Dated: 31.08.2010
ORDER
Petitioner who is the sole accused in Crime No. 359/2010 of
Kottayam East Police Station for offences punishable under Sections
323,324,326,294(b) and 506(1) 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 13.09.2010 or on
14.09.2010 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 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
B.A.No.2449 /2010 -:2:-
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