IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5248 of 2010()
1. SANTHOSH,AGED 36,S/O.VARGHESE,
... Petitioner
2. C.R.PRASAD,AGED 37,S/O.C.A.RAMAN,
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.K.SUNILKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/09/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.5248 of 2010
..........................................
Dated: 09.09.2010
ORDER
Petitioners, who are accused Nos.1 and 2 to in Crime No.
507/2010 of Kunnathunadu Police Station for offences punishable
under Sections 323,324,341 and 452 read with 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
20.09.2010 or on 22.09.2010 for the purpose of interrogation and
recovery of incriminating material, if any. The petitioners shall
thereafter be produced before the Magistrate concerned and file an
application for regular bail. On being convinced that the
petitioners have been interrogated by the police, the Magistrate
shall preferably on the same date on which the application is filed,
release the petitioners on bail on each of the petitioners 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.5248/2010 -: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. 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.
V.RAMKUMAR, JUDGE
sj