IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1340 of 2009()
1. PRAVEEN, AGED 33 YEARS
... Petitioner
2. MOHAMMED THOUFEEQ, AGED 35
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. CIRCLE INSPECTOR OF POLICE
For Petitioner :SRI.C.D.DILEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 1340 of 2009
..........................................
Dated this the 23rd day of March, 2009
ORDER
Petitioners who are the accused in Crime
No. 552 of 2008 of South Police Station, Alappuzha for offences
punishable under Sections 420 and 406 r/w Section 34 I.P.C.,
seek 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
petitioners to surrender before the Investigating Officer for the
purpose of interrogation and then to have their application for
bail considered by the Magistrate having jurisdiction.
Accordingly, the petitioners shall surrender before the
investigating officer on any day between 28-3-2009 and 31-3-
2009 for the purpose of interrogation and recovery of
incriminating material, if any. The petitioners shall thereafter be
produced on the same day before the Magistrate concerned. On
being convinced that the petitioners have been interrogated by
B.A. No. 1340/2009
-:2:-
the police, the Magistrate shall release the petitioners on bail on
each of them 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 petitioners shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.
2. The petitioners shall make themselves available
for interrogation including custodial interrogation as
and when required by the Investigating Officer.
3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. Petitioners shall not commit any offence while
on bail.
5. If the petitioners commit breach of any of the
above conditions, the bail granted to them shall be
liable to be cancelled.
This petition is disposed of as above.
Dated this the 23rd day of March, 2009.
V.RAMKUMAR, JUDGE
rv