High Court Kerala High Court

Sulbikker vs State Of Kerala on 26 November, 2009

Kerala High Court
Sulbikker vs State Of Kerala on 26 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6938 of 2009()


1. SULBIKKER, S/O. ABOOBACKER,
                      ...  Petitioner
2. ABOOABCKER,
3. LAILA BEEVI, W/O. ABOOBACKER,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/11/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                  B.A. Nos.6938 & 7093 OF 2009
             ------------------------------------------------------
           Dated this the 26th day of November, 2009


                                O R D E R

These are applications for anticipatory bail under Section 438

of the Code of Criminal Procedure. Accused Nos.1 to 3 in Crime

No.750 of 2009 of Paripally Police Station have filed B.A.No.6938 of

2009. B.A.No.7093 of 2009 is filed by accused Nos.4 and 5 therein.

2. The offences alleged against the petitioners are under

Sections 498A, 323, 506(i) and 420 read with Section 34 of the

Indian Penal Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of the

view that anticipatory bail can be granted to the petitioners. There

will be a direction that in the event of the arrest of the petitioners, the

officer in charge of the police station shall release them on bail on

B.A. Nos.6938 & 7093 OF 2009

:: 2 ::

their executing bond for Rs.15,000/- each with two solvent sureties

for the like amount to the satisfaction of the officer concerned,

subject to the following conditions:

a) The petitioners shall appear before the investigating
officer for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Applications are allowed to the extent indicated

above.

(K.T.SANKARAN)
Judge

ahz/