High Court Kerala High Court

Suresh vs State Of Kerala on 19 December, 2006

Kerala High Court
Suresh vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7518 of 2006()


1. SURESH, S/O.SUKUMARA PILLAI,
                      ...  Petitioner
2. RADHAMONI AMMA,
3. SHEEBA, D/O.RADHAMONI AMMA,
4. RADHAKRISHNA PILLAI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.BHAGAVAT SINGH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO.7518  OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 19TH DAY OF DECEMBER, 2006


                                      O R D E R

In this Petition filed under Sec.438 Cr.P.C. the petitioners who

are accused Nos.1 to 4 in Crime No.556/06 of Chathannoor Police

Station for an offence punishable under Section 498A 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 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 of 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.

2. Petitioners shall make themselves available for interrogation

as and when required by the Investigating Officer.

B.A.NO.7518/06 Page numbers

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.

dsn