High Court Kerala High Court

Tomy Joseph vs Deputy Superintendent Of Police on 11 June, 2009

Kerala High Court
Tomy Joseph vs Deputy Superintendent Of Police on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3075 of 2009()


1. TOMY JOSEPH, MYLADIYIL HOUSE, (MYALIL),
                      ...  Petitioner

                        Vs



1. DEPUTY SUPERINTENDENT OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.TOM JOSE (PADINJAREKARA)

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :11/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                    ----------------------------------
                          B.A.No.3075 of 2009
                     ---------------------------------
                 Dated this the 11th day of June, 2009


                                 ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the sole accused in

Crime No.108 of 2009 of Kidangoor Police Station.

2. The offence alleged against the petitioner is under Section

304B of the Indian Penal Code.

3. The prosecution case is that the wife of the petitioner

committed suicide on account of the cruelty and harassment meted

against her by the petitioner. The learned Magistrate had recorded the

dying declaration of the victim. A copy of the declaration was made

available by the learned public prosecutor.

4. I have carefully gone through the case diary and the

dying declaration. 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.50,000/- with two solvent sureties for the like

BA No. 3075 /2009 2

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 1 P.M. on all Sundays, till the final report
is filed or until further orders;

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
csl

BA No. 3075 /2009 3

BA No. 3075 /2009 4

K.T.SANKARAN,
JUDGE
csl