High Court Kerala High Court

Baiju vs State Of Kerala on 22 November, 2010

Kerala High Court
Baiju vs State Of Kerala on 22 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7390 of 2010()


1. BAIJU, AGED 29 YEARS
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/11/2010

 O R D E R
                       V. RAMKUMAR, J.
                   -------------------------------
            Bail Application No. 7390 of 2010
             --------------------------------------------
           DATED: 22nd day of November, 2010

                            O R D E R

Petitioner, who is the accused in Crime No.228/2008 of

Malayinkeezhu Police Station for offences punishable under

Sections 341, 354 I.P.C. and 3(1) (xi) of Scheduled Cast /

Scheduled Tribe (Prevention of Atrocities) Act and whose case is

now pending before the J.F.C.M Court, Kattakada as

C.P.No.233/2009, seeks anticipatory bail.

2. Consequent on the non-appearance of the petitioner

before court, non-bailable warrants of arrest are pending against

the petitioner. Anticipatory bail cannot be granted to nullify the

process issued by a court of competent jurisdiction. But at the

same time, I am inclined to permit the petitioner to surrender

before the court below and seek bail by filing an application for

regular bail. Accordingly, If the petitioner surrenders before the

court below within two weeks from today and files an application

for regular bail, the court below shall, preferably on the same

date on which the application is filed, release the petitioner on

bail on the petitioner executing a bond for Rs.15,000/- (Rupees

Bail Application No. 7390 of 2010
2

fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction of the court below, and subject to the

following conditions:-

1. The petitioner shall report before the Chief
Ministerial Officer of the court below, between 10
a.m. and 12 noon on all Wednesdays.

2. The petitioner shall appear before the court below
on all the dates of posting of the above case.

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

4. The petitioner shall not commit any offence
while on bail.

5. If the petitioner commits breach of any of the
above conditions, the bail granted to his shall be
liable to be cancelled.

This petition is disposed of as above.

V.RAMKUMAR, JUDGE

dmb