IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3256 of 2009()
1. SIRAJUDEEN THANGAL
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.MANSOOR.B.H.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/06/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.3256 of 2009
------------------------------------
Dated this the 17th day of June, 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.78/2009 of Malampuzha Police
Station.
2. The offence alleged against the petitioner is under
Section 498 A of the Indian Penal Code.
3. The petitioner and other accused filed applications
for anticipatory bail before the Court of Sessions, Palakkad
Division. The learned Sessions Judge granted anticipatory bail
in favour of the accused Nos. 2 to 4, but rejected the prayer
made by the petitioner.
4. I have gone through the case diary. 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
B.A. No.3256/2009
2
bail on his executing bond for 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 report before the
investigating officer between 9 A.M and 11 A.M.
on all alternate Mondays, 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
scm