High Court Kerala High Court

Madhavan vs State Of Kerala on 1 March, 2007

Kerala High Court
Madhavan vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1206 of 2007()


1. MADHAVAN, S/O.ACHUTHAN, AGED 62 YEARS,
                      ...  Petitioner
2. RENJAN, S/O.MADHAVAN, AGED 28,
3. SAIJU, S/O.SREEDHARAN, AGED 35 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.PAUL K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/03/2007

 O R D E R
                                V. RAMKUMAR, J.


                    ````````````````````````````````````````````````````

                            B.A. No. 1206 OF 2007 A

                    ````````````````````````````````````````````````````

                    Dated this the 1st day of March, 2007


                                      O R D E R

Petitioners, who are accused Nos.8 to 10 in Crime

No.89/2007 of Vaikom Police Station for offences punishable under

Sections 120B and 420 read with section 34 IPC, seek anticipatory bail.

2. In as much as this court had granted anticipatory bail to the

petitioners in similar crimes, I see no reason for the petitioners herein

should be treated differently. 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/- (Rupees ten thousand only) with two solvent sureties each

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

the following conditions:

a. Petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

b. Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

BA.1206/07

: 2 :

c. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

              d.     Petitioners   shall   not   commit   any

              offence while on bail.




                e.         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)

aks