High Court Kerala High Court

Aji vs State Of Kerala on 23 March, 2009

Kerala High Court
Aji vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1393 of 2009()


1. AJI, AGED 26 YEARS, BIJU NIVAS,
                      ...  Petitioner
2. MANI, AGED 24 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.T.R.JAGADEESH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2009

 O R D E R
                        V. RAMKUMAR, J.
                   - - - - - - - - - - - - - - - - -
              Bail Application No. 1393 of 2009
                   - - - - - - - - - - - - - - - -
          Dated this the 23rd day of March, 2009.

                             O R D E R

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

petitioners who are accused Nos. 2 and 3 in Crime No. 166 of

2009 of Kottarakkara Police Station for offences punishable

under Sections 506(i), 294(b), 427 and 34 IPC and Section 27

Arms Act, seek anticipatory bail.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioners 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 each of them

executing a bond for Rs. 25,000/- (Rupees twenty five

thousand only) 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. 1393/2009 : 2 :

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

2. Petitioners shall make themselves available
for interrogation including custodial interrogation
as and when required by the Investigating
Officer.

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

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

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

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.

V.RAMKUMAR, JUDGE.

rv