High Court Kerala High Court

Suresh S vs The State Of Kerala on 24 February, 2010

Kerala High Court
Suresh S vs The State Of Kerala on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5419 of 2009()


1. SURESH S
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.R.SIVAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :24/02/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 5419 of 2009
                ------------------------------------
            Dated this the 24th day of February, 2010

                            O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioner is accused

No.2 in Crime No.136/CR/2009 of CBCID, Jawahar Nagar,

Thiruvananthapuram.

2. The offences alleged against the petitioner are under

Sections 120B, 406, 409, 420, 465, 468 and 471 of the Indian

Penal Code .

3. When the Bail Application came up for hearing on

10/02/2010, 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 A.M. on 17th and 18th February, 2010. The

B.A. No. 5419 / 2009
2

petitioner shall produce a copy of the order before

the investigating officer.

Post on 24th February, 2010.

It is submitted by the learned Public Prosecutor

that the petitioner will not be arrested until further

orders in connection with Crime No.136/CR/09 of

CBCID, Jawahar Nagar, Thiruvananthapuram.”

4. It is submitted by the learned counsel for the

petitioner and the learned Public Prosecutor that the petitioner

has complied with the direction contained in the order dated

10/02/2010.

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.15,000/- with two

solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

B.A. No. 5419 / 2009
3

A) The petitioner shall appear 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;

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

scm