High Court Kerala High Court

Santhosh N.B. vs State Of Kerala on 2 February, 2007

Kerala High Court
Santhosh N.B. vs State Of Kerala on 2 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 355 of 2007()


1. SANTHOSH N.B., AGED 34 YEARS,
                      ...  Petitioner
2. SAJESH N.B., AGED 29 YEARS,

                        Vs



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

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/02/2007

 O R D E R
                                   V. RAMKUMAR, J.

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

                   BAIL APPLICATION NO. 355 OF 2007

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

             DATED THIS THE 2nd DAY OF FEBRUARY, 2007


                                        O R D E R

Petitioners, who are brothers and who are the brothers-in-law of

one Unni who is the brother of the de facto complainant and who is

allegedly missing since 5.1.2007, seeks anticipatory bail on the

allegation that they are apprehending arrest by the Kaliyar Police who

have registered a case as Crime No.5/07 for an offence punishable

under section 365 read with section 34 IPC.

2. Learned Public Prosecutor on instructions submitted that

even though the petitioners are arrayed as accused 1 and 2 in the

above crime, the investigation could not be proceeded with, since the

whereabouts of the missing person are still unknown to the Police. If

so, the apprehension of arrest and harassment entertained by the

petitioners appears to be well founded. Hence, 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

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/- 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.355/06 Page numbers

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.RAMKUMAR,JUDGE.

dsn