IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1757 of 2009()
1. SUNNY, S/O.JOSEPH, PULLATTUKALAYIL HOUSE
... Petitioner
2. SHERLY, W/O. SUNNY
3. JOSSY, S/O.JOSEPH, PULLATTUKALAYIL
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/04/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1757 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 8th day of April, 2009
O R D E R
Petitioners who are the accused in Crime No.51/2009 of
Ettumanoor Police Station for offences punishable under
Sections 274B, 452, 354, 323 and 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 17-4-2009 or on 18-4-2009 for the
purpose of interrogation and recovery of incriminating material,
if any. The petitioners shall thereafter be produced on the same
day before the Magistrate concerned. On being convinced that
the petitioners have been interrogated by the police, the
Magistrate shall release them on bail on their executing a bond
for Rs. 25,000/- (Rupees twenty five thousand only) with two
BA 1757/09 -2-
solvent sureties each for the like amount to the satisfaction of
the 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.
mn.