IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3018 of 2008()
1. RAJAMMA, THELOOR MEPRATH HOUSE,
... Petitioner
2. PONNAMMA, AMPRATHUKALAYIL,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.V.V.NANDAGOPAL NAMBIAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :13/05/2008
O R D E R
V. K.MOHANAN, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3018 of 2008
- - - - - - - - - - - - - - - -
Dated this the 13th day of May, 2008.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioners who are the accused in Crime No.175/2008 of
Thiruvalla Police Station for an offence punishable under
Sections 420 and 34 of the Indian Penal Code, 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
BA.No.3018 of 2008
-:2:-
the satisfaction to the said officer and subject to the following
conditions:
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/