IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5785 of 2010()
1. SHIBU, S/O.THOMAS,
... Petitioner
2. SHIJU, S/O.THOMAS,
3. ELSAMMA, W/O.THOMAS,
4. SHEEBA, W/O.SHAJI, MAKKOLIL VEEDU,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5785 of 2010
------------------------------------------------
Dated this the 21st day of October, 2010
ORDER
In this petition filed under Section 438 Cr.P.C. the
petitioners who are accused Nos.1 to 4 in Crime No.1402 of
2010 of Thodupuzha Police Station for offences punishable
under Sections 498-A, 354 & 341 read with Section 34 I.P.C.,
seek anticipatory bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the allegations
levelled against the petitioners and the other circumstances of
the case, I am inclined to grant anticipatory bail to the
petitioners. Accordingly, a direction is issued to the officer-in-
charge of the police station concerned to release the
petitioners on bail for a period of one month in the event of
their arrest in connection with the above case on each of the
petitioners executing a bond for Rs.15,000/- (Rupees fifteen
thousand only) with two solvent sureties each for the like
amount to the satisfaction of the said officer and subject to the
following conditions:-
Bail Appln.No.5785/2010
: 2 :
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation including
custodial interrogation as and when
required by the Investigating Officer.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
4. The petitioners shall not commit any
offence while on bail.
5. The petitioners shall surrender before the
Magistrate concerned and seek regular bail
in the meanwhile.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
skj