IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7734 of 2008()
1. BAIJU, AGED JACOB, AGED 35,VALLIKKATTU
... Petitioner
Vs
1. STATE OF KERALA, REP.BY P.PROSECUTOR,
... Respondent
For Petitioner :SRI.S.RAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/08/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.7734 of 2008
------------------------------------
Dated this the 5th day of August, 2009
O R D E R
This is an application for anticipatory bail under
Section 438 of the Code of Criminal Procedure. The petitioner
is the first accused in Crime No. 193/2008 of Murickasserry
Police Station, Idukki.
2. The offence alleged against the petitioner is under
Section 498 A of the Indian Penal Code.
3. I have perused the Case Diary. The case was sent
to Adalath as per the order passed by this Court on
20/01/2009 in the present Bail Application. The parties
appeared before the Adalath, but they could not arrive at
settlement.
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
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
B.A. No.7734 /2008
Page numbers
Rs.25,000/-with two solvent sureties for the like amount to the
satisfaction of the officer concerned, subject to the following
conditions:
A) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
C) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.
D) 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
scm