IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3228 of 2007()
1. K.A.SULAIMAN,@T.SULAIMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/06/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 3228 OF 2007
````````````````````````````````````````````````````
Dated this the 4th day of June, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the accused in Crime No.215/07 of Alathur Police Station for an
offence punishable under Sec.135(b) of the Electricity Act, 2003, seeks
anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioner and the other circumstances of the case, I am
inclined to grant anticipatory bail to the petitioner. Accordingly, a
direction is issued to the officer-in-charge of the police station concerned
to release the petitioner on bail for a period of one month in the event of
his arrest in connection with the above case on his executing a bond for
Rs.10,000/- (Rupees ten thousand only) with two solvent sureties each
for the like amount to the satisfaction to the said officer and subject to
the following conditions:
a. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
BA.3228/07
: 2 :
b. The petitioner shall make himself
available for interrogation as and when
required by the Investigating Officer.
c. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the evidence
for the prosecution.
d. Petitioner shall not commit any
offence while on bail.
e. Petitioner shall surrender before the
Magistrate concerned and seek regular bail
in the meanwhile.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
(V. RAMKUMAR, JUDGE)
aks