IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1320 of 2007()
1. BENNY.M.,S/O SUBRAHMANIAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1320/2007
-----------------------------
Dated this 6th day of March, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioner, who is the accused in Crime No.46/2007 of Medical
College Police Station, Kozhikode for an offence punishable
under Section 498-A IPC, seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and
the learned Public Prosecutor.
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
Investigating Officer 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/-
(Rupees ten thousand only) with two solvent sureties each for
the like amount to the satisfaction to the Investigating officer
and subject to the following conditions:
(a). Petitioner shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
B.A.1320/2007
2
(b). The petitioner shall make himself
available for interrogation as and when
required by the Investigating Officer.
(c). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
(d). Petitioner shall not commit any
offence while on bail.
(e). Petitioner shall surrender before the
Magistrate concerned and seek regular
bail in the meanwhile.
4. If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1320/2007
3