IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6976 of 2010()
1. S.AJITHA BEEVI, D/O.SALAHUDHEEN,
... Petitioner
2. SAINALUBDHEEN, S/O.MAITHEENKUTTY
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.P.SUJESH KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/11/2010
O R D E R
V. RAMKUMAR, J.
..............................
B.A. No.6976 of 2010
..........................................
Dated: 11th day of November, 2010
ORDER
Petitioners, who are accused Nos. 1 and 2 in Crime
No.1370/2010 of Chadayamangalam Police Station for an offence
punishable under Section 26 of the Juvenile Justice (Care and
Protection of Children) Act, 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
22.11.2010 or on 23.11.2010 for the purpose of interrogation
and recovery of incriminating material, if any. After
interrogation, petitioners shall be produced before the
Magistrate concerned who on being convinced that the petitioners
have been interrogated by the police, shall release the
petitioners on bail on each of them 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
B.A.No. 6976 /2010 -:2:-
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. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. The 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.
V.RAMKUMAR, JUDGE
dmb