High Court Kerala High Court

Binu vs State Of Kerala on 20 December, 2006

Kerala High Court
Binu vs State Of Kerala on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7492 of 2006()


1. BINU, S/O.P.N.SADASIVAN NAIR,
                      ...  Petitioner
2. P.N.SADASIVAN NAIR, S/O.NARAYANAN NAIR,
3. OMANA, D/O.AMMUKUTTY AMMA,

                        Vs



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

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                     Bail Application No.7492/2006

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

                        DATED: DECEMBER 20, 2006



                                        O R D E R

Petitioners who are the accused in Crime No.388/2006

of Nemom Police Station for an offence punishable under

Secs.498A read with sec.34 I.P.C., seek anticipatory bail.

2. I 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. 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. Petitioners 1 and 2 shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

2. Petitioners shall make themselves available

Bail A.No.7492/2006 -:2:-

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.

mt/-