IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7422 of 2006()
1. SASIDHARAN.P., S/O.AMBADI,
... Petitioner
2. P.MURALIDHARAN, S/O.AMBADI,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7422/2006
-------------------------------
DATED: DECEMBER 19, 2006
O R D E R
Petitioners who are accused Nos.2 and 3 in Crime
No.816/2006 of Kasaragod Police Station for offences
punishable under Secs.7(A)(i)&(ii) of the Cinematograph Act
and sec.292(ii)(a) I.P.C., seek anticipatory bail. The
occurrence took place on 29.11.2006.
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. 10,000/- (Ten thousand only) with two solvent
sureties each for the like amount to the satisfaction of
the said officer and subject to the following conditions:-
1. Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
Bail A.No.7422/2006 -:2:-
2. Petitioners shall make themselves available
for 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.
mt/-
Bail A.No.7422/2006 -:3:-