IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7360 of 2009()
1. ABDUL LATHEEF, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :22/12/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7360 OF 2009
------------------------------------------------------
Dated this the 22nd 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 the first accused
in Crime No.474 of 2009 of Kondotty Police Station, Malappuram
District.
2. The offence alleged against the petitioner is under
Section 498A read with Section 34 of the Indian Penal Code.
3. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
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 petitioner.
5. 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
B.A. NO. 7360 OF 2009
:: 2 ::
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:
a) The petitioner shall appear before the investigating
officer for interrogation as and when required;
b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
d) 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/