IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 766 of 2011()
1. GEETHALEKSHMI MOHAN, AGED 49 YEARS,
... Petitioner
2. K.N.MOHANAN, AGED 59 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.G.RAJEEVKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/02/2011
O R D E R
V. RAMKUMAR, J.
..............................................
B.A. No. 766 of 2011
................................................
Dated this the 8th day of February, 2011.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C., the petitioners
who are accused Nos.2 and 3 in Crime No.1008 of 2010 of
Thrissur East Police Station for offences punishable under
Sections 498A, 308 and 34 I.P.C., seek anticipatory bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. After evaluating the factors and parameters which are
to be taken into consideration in the light of paragraph 122 of
the verdict dated 2-12-2010 of the Apex Court in Siddharam
Satlingappa Mhetre v. State of Maharashtra and Others
(Crl.Appeal No. 2271 of 2010), I am inclined to grant
anticipatory bail to the petitioners. Accordingly, a direction is
issued to the officer-in-charge of the police station concerned to
release the petitioners on bail in the event of their arrest in
connection with the above case on each of them executing a
bond for `25,000/- (Rupees twenty five thousand only) with two
solvent sureties each for the like amount to the satisfaction to
the said officer and subject to the following conditions:
B. A.No.766/2011 -: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. The bail granted pursuant to this order shall be
in force till the end of the trial of the case unless
and until it is cancelled by this Court in
accordance with paragraph 103 of the verdict
in Siddharam Satlingappa Mhetre’s case
(supra).
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be cancelled.
This application is allowed as above.
Dated this the 8th day of February, 2011.
V.RAMKUMAR, JUDGE. rv