High Court Kerala High Court

Radharishna Kurup vs State Of Kerala on 4 January, 2010

Kerala High Court
Radharishna Kurup vs State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7571 of 2009()


1. RADHARISHNA KURUP, S/O. VELAYUDHAKURUP,
                      ...  Petitioner
2. LALITHAMMA,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.B.CHANDRA LAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :04/01/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 7571 OF 2009
             ------------------------------------------------------
            Dated this the 4th day of January, 2010


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. Petitioners are accused Nos.2 and

3 in Crime No.608 of 2009 of Sakthikulangara Police Station.

2. The offences alleged against the petitioners are under

Sections 498A and 323 read with Section 34 of the Indian Penal

Code.

3. The petitioners are the father-in-law and mother-in-law of

the de facto complainant.

4. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

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 petitioners.

B.A. NO. 7571 OF 2009

:: 2 ::

6. 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 on their executing bond for Rs.10,000/- each with two

solvent sureties for the like amount to the satisfaction of the officer

concerned, subject to the following conditions:

a) The petitioners shall appear before the investigating
officer for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners 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/