High Court Kerala High Court

Ajayan vs The Sub Inspector Of Police on 29 June, 2009

Kerala High Court
Ajayan vs The Sub Inspector Of Police on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3462 of 2009()


1. AJAYAN,KUNDUVILAPUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :29/06/2009

 O R D E R
                      K.T. SANKARAN, J.
                   ---------------------------
                    B.A. No. 3462 of 2009
                ------------------------------------
             Dated this the 29th day of June, 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 accused in Crime No.302/2009 of Parasala Police

Station, Thiruvananthapuram.

2. The offences alleged against the petitioner are

under Sections 324 & 325 of the Indian Penal Code and

Section 27 of the Arms Act.

3. I have gone through the case diary.

4. Taking into account the facts and circumstances of

the case, the nature of the offence, the injury sustained and

other circumstances, I am of the view that anticipatory bail

can be granted to the petitioner. 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 on bail for a

period of one month on his executing bond for Rs.25,000/-

with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

B.A. No. 3462 /2009
Page numbers

conditions:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11 A.M.
on all Mondays, till the final report is filed or until
further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) On the expiry of the period mentioned above, the
petitioner shall surrender before the Magistrate
concerned and seek regular bail or even before
that period.

F) 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

scm