IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2771 of 2009()
1. RANJITH BOSE,S/O.BOSE,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.T.O.XAVIER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :27/05/2009
O R D E R
K.T.SANKARAN, J.
-----------------------------------------
B.A.No. 2771 of 2009
-----------------------------------------
Dated this the 27th May, 2009
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
accused in Crime No.517/09 of Kalady Police Station.
2. The offence alleged against the petitioner is under
Section 498A of the Indian Penal Code.
3. 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 for a period of one month 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:
BA.2771/09 2
A) The petitioner shall report before the
investigating officer between 9 AM and 11
AM on all 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) On the expiry of the period mentioned
above, the petitioner shall surrender
before the Magistrate concerned and seek
regular bail.
F) In case of breach of any of the conditions
mentioned above, the bail shall be liable to
be cancelled.
The Bail Application is allowed as above.
K.T.SANKARAN, JUDGE
vgs.