High Court Kerala High Court

Tojoy vs State Of Kerala on 1 November, 2010

Kerala High Court
Tojoy vs State Of Kerala on 1 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6866 of 2010()


1. TOJOY, AGED 24, S/O.ITTOOP,
                      ...  Petitioner
2. VIKAS K KUMARAN, S/O.KUMARAN,
3. JOSE C.F, S/O.FRANCIS,
4. SUNEESH A.S, S/O.SUNDARAN

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/11/2010

 O R D E R
                        V. RAMKUMAR, J.
                  .........................................
                   B.A. No. 6866 of 2010
                  ..........................................
                      Dated:         01-11-2010

                                ORDER

Petitioners who are accused Nos. 1 to 4 in Crime No. 502 of
2010 of Guruvayoor Police Station for offences punishable under
Sections 452, 427, 506 (ii) read with Sec. 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 1-11- 2010 or on 12-11-2010 for the
purpose of interrogation and recovery of incriminating material,
if any. After interrogation, petitioners shall be produced before
the Magistrate concerned who on being convinced that the
petitioners have been interrogated by the police, shall 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
Magistrate and subject to the following conditions:-

B.A.No. 6866/2010 -:2:-

1. Petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. 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.

Dated this the 1st day of November, 2010.

V.RAMKUMAR, JUDGE

ani