IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2888 of 2009()
1. MURALI.N. AGED 38 YEARS,RESIDING AT
... Petitioner
2. BABU N.,AGED 46 YEARS,RESIDING AT
3. CHANDRAN.N. AGED 35 YEARS,
4. LEKHA N.V. AGED 33 YEARS,RESIDING AT
Vs
1. STATE OF KERALA, REPRESENTED BY PUBLIC
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :03/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------
B.A.No.2888 of 2009
-----------------------------
Dated this the 3rd day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure.
2. The offence alleged against the petitioners is under Section
498A read with Section 34 of the Indian Penal Code.
3. The learned public prosecutor submitted that the petitioners 2
to 4 were deleted from the array of accused and the first petitioner
alone is the accused in Crime No.184 of 2009 of Bekal Police Station.
4. Taking into account the facts and circumstances of the case,
the nature of the offence and other circumstances, I am of the view
that anticipatory bail can be granted to the first petitioner. There will
be a direction that in the event of the arrest of the first petitioner, the
officer in charge of the police station shall release him on bail for a
period of one month on his executing bond for Rs.25,000/- with two
solvent sureties for the like amount to the satisfaction of the officer
concerned, subject to the following conditions:
a) The first petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;
BA No.2888/2009 2
b) The first petitioner shall appear before the investigating officer
for interrogation as and when required;
c) The first petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The first petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) On the expiry of the period mentioned above, the first petitioner
shall surrender before the Magistrate concerned and seek regular
bail;
f) In case of breach of any of the conditions mentioned above, the
bail shall be liable to be cancelled.
The Bail Application is allowed to the extent indicated above.
K.T.SANKARAN,
JUDGE
csl
BA No.2888/2009 3
K.T.SANKARAN,
JUDGE
csl
BA No.2888/2009 4