IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7251 of 2010()
1. V.K.RANADEVE, AGED 46,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :16/11/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No. 7251 of 2010
..........................................
Dated this the 16th day of November, 2010.
ORDER
Petitioner who is the accused in Crime No. 1016 of 2010 of
Chavakkad Police Station for offences punishable under Sections
452 and 427 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 27.11.2010 or on
29.11.2010 for the purpose of interrogation and recovery of
incriminating material, if any. After interrogation, petitioner shall
be produced before the Magistrate concerned who on being
convinced that the petitioner has been interrogated by the police,
shall release the petitioner on bail on the petitioner executing a
B.A. No. 7251/2010 : 2 :
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:-
1.
Investigatingpetitionerbetween 9 a.m. andbefore
The shall report
Officer 11 a.m.the
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.
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.
rv