IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7861 of 2010()
1. VINOD,AGED 39 YEARS,
... Petitioner
2. RADHAKRISHNAN,AGED 44 YEARS,
Vs
1. STATE OF KERALA,REP.BY THE S.I. OF
... Respondent
For Petitioner :SRI.V.V.RAJA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/12/2010
O R D E R
V. RAMKUMAR, J.
.........................................
B.A. No.7861 of 2010
..........................................
Dated this the 6th day of December, 2010.
ORDER
Petitioners who are accused Nos.1 and 4 in Crime No.
1614 of 2010 of Chadayamangalam Police Station for offences
punishable under Sections 451, 341 and 323 read with Section
34 I.P.C. and Section 3(1)(x) of the Scheduled Caste and
Scheduled Tribe (Prevention of Atrocities) Act, 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 17.12.2010 or on 18.12.2010 for the
purpose of interrogation and recovery of incriminating material,
if any. After interrogation, petitioners shall be produced before
B.A.No. 7861/2010 -:2:-
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 ` 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. 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 commits 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 6th day of December, 2010.
V.RAMKUMAR, JUDGE.
rv