IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3926 of 2009()
1. PRADEEP @ PRIJI,
... Petitioner
2. SAJU, S/O.CHELLAPPAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SUB INSPECTOR OF POLICE,
3. RAJENDRAN NAIR, AGED 40 YEARS,
For Petitioner :SRI.RAJESH. K.RAJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3926 OF 2009
------------------------------------------------------
Dated this the 20th July, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of the
Code of Criminal Procedure. The petitioners are accused Nos.2 and 1
respectively in Crime No.767 of 2009 of the Pothencode Police Station.
2. The offence alleged against the petitioners is under Section 394
read with Section 34 of the Indian Penal Code.
3. I have perused the case diary.
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 petitioners. There will be a
direction that in the event of the arrest of the petitioners, the officer in
charge of the police station shall release them on bail for a period of one
month on their executing bond for Rs.25,000/- each with two solvent
sureties for the like amount to the satisfaction of the officer concerned,
subject to the following conditions:
B.A. NO. 3926 OF 2009
:: 2 ::
a) The petitioners 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;
b) The petitioners shall appear before the investigating officer
for interrogation as and when required;
c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) On the expiry of the period mentioned above or even before
that period, the petitioners 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
ahz/