High Court Kerala High Court

Biju.V. vs State Of Kerala on 23 March, 2010

Kerala High Court
Biju.V. vs State Of Kerala on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1148 of 2010()


1. BIJU.V., CHIRAKONAM,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.R.SARIN PANICKER

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :23/03/2010

 O R D E R
                         K.T.SANKARAN, J.
                   ---------------------------------------------
                        B.A.No.1148 of 2010
                   ---------------------------------------------
              Dated this the 23rd day of March, 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 the

first accused in Crime No.6 of 2010 of Kattakada Police Station.

2. The offences alleged against the petitioner are under

Sections 333 and 427 read with Section 34 of the Indian Penal

Code.

3. When the Bail Application came up for hearing on

10.3.2010, 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 15th and 16th March, 2010.

The petitioner shall produce a copy of the order

before the investigating officer.

Post on 23rd March 2010.

BA No.1148/2010 2

It is submitted by the learned Public

Prosecutor that the petitioner will not be arrested

until further orders in connection with Crime

No.6 of 2010 of Kattakada Police Station.”

4. It is submitted by the learned counsel for the

petitioner as well as the learned Public Prosecutor that the

direction contained in the order dated 10.3.2010 has been

complied with by the petitioner.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking note of the fact

that the direction in the order dated 10.3.2010 has been

complied with by the petitioner, 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.10,000/- with

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

officer concerned, subject to the following conditions:

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

BA No.1148/2010 3

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

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

d) 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