High Court Kerala High Court

K.Madhu vs The Sub Inspector Of Police on 1 December, 2009

Kerala High Court
K.Madhu vs The Sub Inspector Of Police on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6529 of 2009()


1. K.MADHU,S/O.NARAYANAN NAMBIAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :01/12/2009

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6529 of 2009
                  ------------------------------------
             Dated this the 1st day of December, 2009


                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is accused

No.12 in Crime No.26/2009 of Irikkur Police Station, Kannur

District.

2. The offences alleged against the petitioner are under

Sections 143, 147, 153, 427 and 447 read with Section 149 of

the Indian Penal Code and Sections 3 and 5 of the Explosive

Substances Act.

3. When the Bail Application came up for hearing on

12.11.2009, the following order was passed:

“After having heard the learned

counsel for the petitioner and the learned

Public Prosecutor, I am of the view that

before disposing of the Bail Application, an

opportunity should be given to the

petitioner to appear before the

investigating officer. Accordingly, there

will be a direction to the petitioner to

B.A. No. 6529 of 2009 2

appear before the investigating officer at 9

A.M. on 18th and 19th November, 2009.

Post on 25.11.2009.

It is submitted by the learned Public

Prosecutor that the petitioner will not be

arrested until further orders in connection

with Crime No.26/2009 of Irikkur Police

Station, Kannur District.

The petitioner shall produce a copy

of the order before the investigating

officer.

Hand over copy to both sides.”

4. It is submitted by the learned counsel for the petitioner

and the learned Public Prosecutor that the petitioner has complied

with the direction contained in the order dated 12.11.2009.

5. 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 petitioner.

There will be a direction that in the event of the arrest of the

petitioner, the officer in charge of the police station shall release

him on bail on his executing bond for Rs. 15,000/- with two

solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

B.A. No. 6529 of 2009 3

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on alternate Mondays, till the final report is filed
or until further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) 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

ln