High Court Kerala High Court

Gopu vs State Of Kerala on 15 March, 2010

Kerala High Court
Gopu vs State Of Kerala on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 560 of 2010()


1. GOPU, AGED 44 YEARS, S/O.KESAVANKUTTY
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.RAJAGOPAL PADIPPURACKAL

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :15/03/2010

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 560 of 2010
               ------------------------------------
            Dated this the 15th day of March, 2010

                           O R D E R

When the Bail Application came up for hearing on

25/02/2010, the following order was passed:

“This is an application for anticipatory bail under

Section 438 of the Code of Criminal Procedure. The

petitioner is accused No.4 in Crime No.522 of 2009 of

Kaduthuruthy Police Station, Kottayam District.

2. The offence alleged against the petitioner is

under Section 394 of the Indian Penal Code.

3. The gist of the prosecution case is the

following: On 18.11.2009, the accused persons were

travelling in a car. An accident occurred when the car

collided with a lorry driven by the de facto

complainant. It is alleged that the accused persons

attacked the de facto complainant and took away his

purse containing Rs.4,700/-, a mobile phone and

driving licence. The petitioner apprehends arrest.

4. Taking into account the facts and

circumstances of the case, 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

B.A. No. 560 /2010
2

before the investigating officer at 9 AM on 4th and 5th

March, 2010. The petitioner shall produce a copy of

the order before the investigating officer.

5. Post on 15th March, 2010.

It is submitted by the learned Public Prosecutor

that the petitioner will not be arrested until further

orders in connection with Crime No.522 of 2009 of

Kaduthuruthy Police Station, Kottayam District. ”

2. It is submitted by the learned counsel for the

petitioner as well as the learned Public Prosecutor that the

petitioner has complied with the direction contained in the order

dated 25/02/2010.

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 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:

A) The petitioner shall report 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.A. No. 560 /2010
3

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