High Court Kerala High Court

Suresh Kumar vs State Of Kerala on 4 August, 2010

Kerala High Court
Suresh Kumar vs State Of Kerala on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4326 of 2010()


1. SURESH KUMAR, S/O. KRISHNA PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                     V.RAMKUMAR, J.
         ------------------------------------------------
           Bail Application No.4326 of 2010
         -------------------------------------------------
        Dated this the 4th day of August, 2010

                            ORDER

The petitioner, who is the accused in Crime

No.463/2010 of Adoor Police Station for offences

punishable under Sections 511 & 379 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 16/08/2010

or on 17/08/2010 for the purpose of interrogation and

B.A.No.4326/2010
: 2 :

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 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.

B.A.No.4326/2010
: 3 :

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.

V.RAMKUMAR, JUDGE

skj