IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6802 of 2010()
1. R.SIVAKUMAR,AGED 30 YEARS,
... Petitioner
Vs
1. STTE OF KERALA, REP.BY S.I. OF POLICE,
... Respondent
For Petitioner :SRI.M.Y.VARGHESEKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :29/10/2010
O R D E R
V. RAMKUMAR, J.
..............................
B.A. No.6802 of 2010
..........................................
Dated: 29th day of October, 2010
ORDER
Petitioner, who is the sole accused in Crime No.1582/2010 of
Thoppumpady Police Station for offences punishable under
Sections 332 and 427 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
11.11.2010 or on 12.11.2010 for the purpose of interrogation
and recovery of incriminating material, if any. After
interrogation, petitioner shall be produced before the Magistrate
concerned who on being convinced that the petitioner has been
interrogated by the police, shall 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:-
B.A.No.6802 /2010 -:2:-
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
dmb