High Court Kerala High Court

Sivan Pillai.A.K. vs Sub Inspector Of Police on 30 January, 2007

Kerala High Court
Sivan Pillai.A.K. vs Sub Inspector Of Police on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 481 of 2007()


1. SIVAN PILLAI.A.K., KUMAR BHAVAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                   BAIL APPLICATION NO. 481  OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 30th DAY OF JANUARY, 2007


                                       O R D E R

Petitioner who is the 3rd accused in Crime No.49/07 of Kollam

East Police Station for offences punishable under sections 498A, 420,

465, 468, 506(i) and 294(b) read with section 34 IPC, seeks

anticipatory bail.

2. The marriage between the first accused, who is the son of

the petitioner and Gayathri the de facto complainant took place on

6.9.2004. The present case arose out of a private complaint lodged by

her before the Magistrate concerned and forwarded to the Police for

investigation.

3. Having regard to the nature of the allegations levelled

against the petitioner and the other circumstances of the case, I am

inclined to grant anticipatory bail to the petitioner. Accordingly, a

direction is issued to the officer-in-charge of the police station

concerned to release the petitioner on bail for a period of one month

in the event of his arrest in connection with the above case on his

executing a bond for Rs.10,000/- with two solvent sureties each for

the like amount to the satisfaction of the said officer and subject to the

following conditions:

B.A.NO.481/07 Page numbers

1. Petitioner shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall make himself available for

interrogation as and when required by the Investigating

Officer.

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

4. Petitioner shall not commit any offence while on

bail.

5. Petitioner shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR,JUDGE.

dsn