High Court Kerala High Court

Praveen Gupta vs State Of Kerala Rep.By Circle … on 29 April, 2008

Kerala High Court
Praveen Gupta vs State Of Kerala Rep.By Circle … on 29 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2498 of 2008()


1. PRAVEEN GUPTA, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY CIRCLE INSPECTOR
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :29/04/2008

 O R D E R
                        V.K.MOHANAN, J.
                     --------------------------------
               Bail Application No.2498 of 2008
                     --------------------------------
               Dated this the        day of April, 2008

                             O R D E R

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

who is the accused in Crime No.19/2004 of Mattancherry Police

Station for an offence punishable under Secs.468,406 and 420

I.P.C., seeks anticipatory bail.

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

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner and the other circumstances of the case, I

am inclined to grant anticipatory bail to the petitioner.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioner on bail in the

event of his arrest in connection with the above case within a

period of three months from today on his executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) with two solvent

sureties each for the like amount to the satisfaction of the said

officer and subject to the following conditions:

B.A.No. 2498/08

-:2:-

1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself available
for interrogation as and when required by
the Investigating Officer.

3. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.

4. Petitioner shall not commit any offence while on bail.

5. Petitioner shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.K.MOHANAN,

JUDGE.

jsr