High Court Kerala High Court

Laila Navas vs State Of Kerala on 3 March, 2009

Kerala High Court
Laila Navas vs State Of Kerala on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 794 of 2009()


1. LAILA NAVAS, W/O.NAVAS,
                      ...  Petitioner
2. N. NAVAS, S/O. NOONUKANNU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.MOHAMMED AL RAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/03/2009

 O R D E R
                          V. RAMKUMAR, J.
              =======================
               Bail Application No. 794 of 2009
              =======================
             Dated this the 3rd day of March, 2009.

                             O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners

who are the accused in Crime No. 369 of 2008 of Aryanad Police

Station for an offence punishable under Section 498 (A) r/w

Section 34 I.P.C., seek anticipatory bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Having regard to the allegations levelled against the

petitioners, the relative conduct of the parties, the nature of

injuries sustained by the injured and the other circumstances of

the case, 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 for a

period of one month in the event of their arrest in connection

with the above case on their executing a bond for Rs. 10,000/-

(Rupees ten thousand only) each 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. 794/2009

-:2:-

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. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.

4. The petitioners shall not commit any offence
while on bail.

5. On the expiry of the aforesaid period, the
petitioners shall surrender before the
Magistrate concerned and seek regular bail.

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 3rd day of March, 2009.

V.RAMKUMAR, JUDGE.

rv