IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 51 of 2010()
1. JAIN KUMAR,S/O.BALAKRISHNAN,AGED 40,
... Petitioner
2. BALAKRISHNAN,AGED 65,
3. SAROJINI,W/O.BALAKRISHNAN,
Vs
1. STATE OF KERALA REP.BY ITS PUBLIC
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/01/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.51 of 2010
---------------------------------------------
Dated this the 13th day of January, 2010
ORDER
Apprehending arrest on an accusation of having committed
offence under Section 498A in Crime No.991 of 2009 of Kadackal
Police Station, Kollam, the petitioners have filed this application
for anticipatory bail under Section 438 of the Code of Criminal
Procedure.
2. The learned Public Prosecutor submitted that
petitioners 2 and 3 were deleted from the array of accused and
the first petitioner is the sole accused in the case at present.
3. Heard the learned counsel for the petitioners and the
learned Public Prosecutor.
4. 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 first
petitioner.
There will be a direction that in the event of the arrest of
the first petitioner, the officer in charge of the police station
BA No.51/2010 2
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 first 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) The first petitioner shall appear before the investigating
officer for interrogation as and when required;
c) The first petitioner shall not try to influence the
prosecution witnesses or tamper with the evidence;
d) The first 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 in so far as it relates to the first petitioner. The Bail
Application is closed in so far as it relates to petitioners 2 and 3
as they were deleted from the array of accused.
K.T.SANKARAN,
JUDGE
csl