High Court Kerala High Court

Anthriose @ Kuttappan vs State Of Kerala on 21 April, 2009

Kerala High Court
Anthriose @ Kuttappan vs State Of Kerala on 21 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2012 of 2009()


1. ANTHRIOSE @ KUTTAPPAN,S/O.ANTHRIOSE,
                      ...  Petitioner
2. MARYKUTTY ANTHRIOSE,W/O.ANTHRIOSE,
3. VARGHESE CHERIAN,S/O.CHERIAN,
4. BINOY ANTHRIOSE,S/O.ANTHRIOSE,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :21/04/2009

 O R D E R
                       V. K.MOHANAN, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No. 2012 of 2009
                      - - - - - - - - - - - - - - - -
            Dated this the 21st day of April, 2009.

                             O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the

petitioners who are the accused in Crime No.117 of 2009 of

Kumily Police Station for an offence punishable under

Secs.323,324,326 read with S.34 of the I.P.C., seek

anticipatory bail.

2. I have 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.25,000/- (Rupees Twenty Five

Thousand only) with two solvent sureties each for the like

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

following conditions:

BANO.2012 OF 2009

:-2-:

1. Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

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.K.MOHANAN,
JUDGE
MBS/

BANO.2012 OF 2009

:-3-:

V.K.MOHANAN, J.

———————————————
Crl.A.No. of 200

———————————————
Dated this the day of March, 2009

J U D G M E N T

V.K.Mohanan,
Judge

MBS/

BANO.2012 OF 2009

:-4-:

V.K.MOHANAN, JJ.

——————————————–

Crl.A.NO. OF 200

——————————————–

J U D G M E N T

DATED: -3-2009

BANO.2012 OF 2009

:-5-: