IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7789 of 2006()
1. P.S.SULAIMAN, AGED 55 YEARS,
... Petitioner
2. BAIJU P.S., S/O.SULAIMAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.S.MANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No. 7789 of 2006
========================
Dated this the 9th day of January, 2007.
ORDER
In this petition, filed under Section 438 Cr.P.C., the petitioners,
who are accused Nos. 1 and 2 in Crime No.321 of 2006 of Peerumedu
Police Station for an offence punishable under Section 420 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 them executing a bond for Rs. 10,000/- with two solvent sureties
each for the like amount to the satisfaction to the said officer and
subject to the following conditions:
1. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
BA 7789/06 -: 2 :-
2. Petitioners shall make themselves available for
interrogation as and when required by the Investigating
Officer.
3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
4. Petitioners shall not commit any offence while on
bail.
5. 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.
ess 9/1
BA 7789/06 -: 3 :-
V.Ramkumar,
Judge.
ess