High Court Kerala High Court

Edward Aged 46 Years vs State Of Kerala on 19 October, 2009

Kerala High Court
Edward Aged 46 Years vs State Of Kerala on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5558 of 2009()


1. EDWARD AGED 46 YEARS, S/O. GAYOS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :19/10/2009

 O R D E R
                       K.T.SANKARAN, J.
                 ---------------------------------------------
                        B.A.No.5558 of 2009
                 ---------------------------------------------
            Dated this the 19th day of October, 2009



                              ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is

accused No.5 in Crime No.414 of 2009 of Kollam West Police

Station.

2. The offences alleged against the petitioner are under

Sections 420, 468, 471 and 472 of the Indian Penal Code and

Section 12(1)(b) of the Indian Passport Act.

3. When the Bail Application came up for hearing on

5.10.2009, the following order was passed:

“After having heard the learned counsel

for the petitioner and the learned Public

Prosecutor, I am of the view that before disposing

of the Bail Application, an opportunity should be

given to the petitioner to appear before the

investigating officer. Accordingly, there will be a

direction to the petitioner to appear before the

investigating officer at 9 AM on 12th and 13th

October, 2009.

Post on 19.10.2009.

BA No.5558/2009 2

It is submitted by the learned Public

Prosecutor that the petitioner will not be

arrested until further orders in connection with

Crime No.414 of 2009 Kollam West Police

Station.”

4. The learned counsel for the petitioner and the learned

Public Prosecutor submitted that the petitioner has complied

with the direction.

5. 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 petitioner.

There will be a direction that in the event of the arrest of

the petitioner, the officer in charge of the police station shall

release him on bail on his executing bond for Rs.25,000/- with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on alternate Mondays, till
the final report is filed or until further orders;

b) The petitioner shall appear before the investigating officer
for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

BA No.5558/2009 3

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

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

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl