High Court Kerala High Court

Jolly Ko vs The State Of Kerala on 23 February, 2010

Kerala High Court
Jolly Ko vs The State Of Kerala on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 564 of 2010()


1. JOLLY KO, AGED 31 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/02/2010

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                        B.A.No.564 of 2010
                  ---------------------------------------------
            Dated this the 23rd day of February, 2010


                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are the

accused in Crime No.631 of 2009 of Aroor Police Station,

Alappuzha District.

2. The offence alleged against the petitioners is under

Section 332 read with Section 34 of the Indian Penal Code.

3. When the Bail Application came up for hearing on

9.2.2010, the following order was passed:

“After having heard the learned counsel for

the petitioners and the learned Public Prosecutor,

I am of the view that before disposing of the Bail

Application, an opportunity should be given to the

petitioners to appear before the investigating

officer. Accordingly, there will be a direction to

the petitioners to appear before the investigating

officer at 9 A.M. on 16th and 17th February, 2010.

Post on 23.2.2010.

It is submitted by the learned Public

Prosecutor that the petitioners will not be

arrested until further orders in connection with

BA No.564/2010 2

Crime No.631 of 2009 of Aroor Police Station,

Alappuzha District.

The petitioners shall produce copy of this

order before the investigating officer.”

4. It is submitted by the learned counsel for the

petitioners as well as the learned Public Prosecutor that the

direction contained in the order dated 9.2.2010 has been

complied with by the petitioners.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking note of the fact

that the direction in the order dated 9.2.2010 has been complied

with by the petitioners, I am of the view that anticipatory bail

can be granted to the petitioners.

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.15,000/-

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

BA No.564/2010 3

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

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

d) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) 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
csl