High Court Kerala High Court

Ratheeb vs State Of Kerala on 6 May, 2008

Kerala High Court
Ratheeb vs State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2850 of 2008()


1. RATHEEB, S/O.RAVI, KUNDOLI HOUSE,
                      ...  Petitioner
2. PAULOSE, S/O.JOSEPH,

                        Vs



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

2. THE TOWN CIRCLE INSPECTOR, KANNUR.

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/05/2008

 O R D E R
                     K.P.BALACHANDRAN, J.
                 ------------------------------------------------
                          B. A. No.2850 of 2008
                 ------------------------------------------------
                   Dated this the 6th day of May, 2008

                                   ORDER

This is an application for anticipatory bail filed under Section

438 of the Cr.P.C.

Petitioners are accused Nos.3 and 4 in Crime No.101/08 of

Mannuthy Police Station registered for offences under Sections 417,

419, 467 and 468 of the IPC read with Section 34 thereof.

Heard submissions of counsel for the petitioners and the

Public Prosecutor. Grant of anticipatory bail in the nature of the

allegations against the petitioners is certainly not to impede with the

investigation in the case and for an effective investigation being

conducted in the case, it is absolutely necessary that the petitioners

are also questioned. Hence, it is only proper that anticipatory bail is

granted to the petitioners imposing stringent conditions.

In the result, allowing this application, I direct that the

petitioners shall surrender before the Magistrate concerned positively

on or before 13/5/2008 and shall deposit by way of cash security an

amount of Rs.3,000/- each and shall thereafter execute bail bond for

B. A. No.2850 of 2008 -2-

Rs.15,000/- each with two solvent sureties each for the like sums to

the satisfaction of the Magistrate.

On the above conditions being satisfied the petitioners can be

enlarged on bail.

On such release, the petitioners shall appear before the

Investigating Officer between 10 a.m. and 12 noon on all days for a

period of two weeks and thereafter on every alternate days for a

period of one month and thereafter on all Tuesdays and Fridays only

till the investigation in the case is over and final report is laid.

The above directions shall not stand in the way of the

Investigating Agency seeking for custodial interrogation of the

petitioners, if need be, and the Magistrate granting it if deemed fit,

necessary and legal.

On release, the petitioners shall co-operate with the

investigation in the case, shall not get themselves involved in

commission of any offence, shall not influence or intimidate the

witnesses in the case and shall not, except for the purpose of

appearing before the Investigating Officer, move beyond the

territorial limits of the town in which they are having their permanent

residence, the details of which shall be furnished to the Court and to

B. A. No.2850 of 2008 -3-

the Investigating Officer immediately on release on bail.

K.P.BALACHANDRAN,
JUDGE
kns/-