IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1715 of 2010()
1. SREEKUMAR B.S., AGED 24 YEARS,
... Petitioner
Vs
1. STATE OF KERALA - (CRIME NO.359/2010
... Respondent
For Petitioner :SRI.ALAN PAPALI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/03/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. NO. 1715 OF 2010
..........................................
Dated: 25-3-2010
ORDER
Petitioner who is the accused in Crime No. 359 of 2010 of
Punalur Police Station (Kollam District) for offences punishable
under Sections 294 (b), 332 and 308 of I.P.C. for 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 7-4-2010 or 8-4-
2010 for the purpose of interrogation and recovery of incriminating
material, if any. The petitioner shall thereafter appear before the
Magistrate concerned and file an application for regular bail. On
being convinced that the petitioner has been interrogated by the
police, the Magistrate shall preferably on the same date on which
the application is filed, release 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
B.A. NO. 1715 OF 2010 -:2:-
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 25th March, 2010.
V.RAMKUMAR, JUDGE
ani