IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 651 of 2010()
1. SIVASANKARA PILLAI, AGED 51 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 651 of 2010
..........................................
Dated this the 16th day of March, 2010.
ORDER
Petitioner who is the accused in Crime No. 73 of 2010 of
Ezhukone Police Station for offences punishable under
Sections 294(b), 506(ii), 324 and 326 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
any day between 18-3-2010 and 20-3-2010 for the purpose of
interrogation and recovery of incriminating material, if any. The
petitioner shall thereafter be produced on the same day before
the Magistrate concerned. On being convinced that the petitioner
has been interrogated by the police, the Magistrate shall release
B.A. No. 651/2010
-:2:-
the petitioner on bail on the petitioner 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 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. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4. 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.
Dated this the 16th day of March, 2010.
V.RAMKUMAR, JUDGE.
rv