High Court Kerala High Court

M.J.Ajayagosh vs Sub Inspector Of Police on 18 December, 2006

Kerala High Court
M.J.Ajayagosh vs Sub Inspector Of Police on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7449 of 2006()


1. M.J.AJAYAGOSH, S/O.JANARDHANAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.T.M.CHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                  BAIL APPLICATION NO.7449  OF 2006

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

             DATED THIS THE 18TH DAY OF DECEMBER, 2006


                                       O R D E R

Petitioner who is the second accused in Crime No.6/02 of

Irinjalakuda Police Station for offences punishable under sections 406

420 and 472 IPC, seeks anticipatory bail. Originally the case was

registered only against the wife of the petitioner for an offence

punishable under section 472 IPC. During the trial of the case, the

Police had conducted further investigation revealing the involvement of

the petitioner herein as well and also the commission of the other

offences.

2. Heard both sides. I am inclined to grant anticipatory bail

to the petitioner, provided he co-operates with the investigation of the

case. 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/- 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 report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

B.A.NO.7449/06                      Page numbers





              2.         Petitioner   shall   make        himself   available   for

interrogation as and when required by the Investigating

Officer.

3. Petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

4. Petitioner shall not commit any offence while on

bail.

5. Petitioner shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

6. Petitioner shall surrender before the Investigating

Officer on any day between 19.12.2006 and 22.12.2006

for the purpose of custodial interrogation and recovery, if

any.

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.

dsn