High Court Kerala High Court

Ajay George vs The S.I. Of Police on 19 December, 2006

Kerala High Court
Ajay George vs The S.I. Of Police on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7508 of 2006()


1. AJAY GEORGE, S/O. GEORGE THOMAS,
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE,
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                               V. RAMKUMAR, J.

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

                    Bail Application No.7508/2006

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

                        DATED: DECEMBER 19, 2006



                                   O R D E R

Petitioner who is the 1st accused in Crime

No.83/2006 of Kudiyanmala Police Station for offences

punishable under Secs.403, 420 and 498A I.P.C., seeks

anticipatory bail. The marriage between the petitioner and

the de facto complainant Bindu was on 8.1.2005.

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

officer-in-charge of the police station concerned 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/- (Ten thousand

only) with two solvent sureties each for the like amount to

the satisfaction of the said officer and subject to the

following conditions:-

1. Petitioner shall make himself available for

interrogation as and when required by the

Bail A.No.7508/2006 -:2:-

Investigating Officer.

2. Petitioner shall not influence or intimidate

the prosecution witnesses nor shall he

attempt to tamper with the evidence for the

prosecution.

3. Petitioner shall not commit any offence

while on bail.

4. Petitioner shall surrender before the

Magistrate concerned and seek regular bail in

the meanwhile.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR,

JUDGE.

mt/-