IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7534 of 2008()
1. PAUL V.K., S/O. VARGHESEKORAH,
... Petitioner
2. SURESH VARGHESE, AGED 28 YEARS,
3. DILEEP M. JACOB, S/O. M.M. CHACKO,
4. ELIAS P.KURUVILLA, S/O. P.K. ANDREWS
5. BINU VARGHESE, S/O. VARGHESE
Vs
1. STATE OF KERALA, REP. BY PUBLIC
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :25/02/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 7534 of 2008
===============================
DATED: 25.02.2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners, who are
accused Nos. 2 to 6 in Crime No.174 of 2008 of Ayyarkunnam Police
Station for offences punishable under Secs.448 & 427 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 allegations levelled against the
petitioners, the relative conduct of the parties, the nature of injuries
sustained by the injured 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 the petitioner 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:
1. The petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
B. A.No.7534 of 2008 -:2:-
2. The petitioners shall make themselves available for
interrogation including custodial interrogation as and
when required by the Investigating Officer.
3. The petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. The petitioners shall not commit any offence while on
bail.
5. On the expiry of the aforesaid period, the petitioners
shall surrender before the Magistrate concerned and
seek regular bail.
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.
sj