High Court Kerala High Court

K.P.Ismail vs State Of Kerala on 17 August, 2009

Kerala High Court
K.P.Ismail vs State Of Kerala on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 521 of 2009()


1. K.P.ISMAIL, AGED 25 YEARS,
                      ...  Petitioner
2. MARIUM, AGED 75 YEARS,
3. SEENATH,
4. ABDULLA, S/O.MAMMU HAJI, PALLIYIL

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. M.SALMATH, AGED 19 YEARS,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :17/08/2009

 O R D E R
                        K.T. SANKARAN, J.
                    ---------------------------
                      B.A. No.521 of 2009
                ------------------------------------
             Dated this the 17th 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 petitioners are accused

Nos.1 to 4 in Crime No.31/2009 of Edacherry Police Station,

Kozhikode.

2. The offences alleged against the petitioners are under

Sections 323, 406, 498A and 506(i) read with Section 34 of the

of the Indian Penal Code.

3. When the Bail Application came up for hearing in

February, 2009, the matter was referred to Lok Adalath for

exploring the possibilities of a settlement. It is submitted by the

learned counsel for the petitioner that though the parties

appeared before the Lok Adalath, the matter could not be

settled.

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 petitioners.

B.A. No.521/ 2009
Page numbers

There will be a direction that in the event of the arrest of the

petitioners, the officer in charge of the police station shall release

them on bail on their executing bond for Rs.25,000/- each with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

A) The petitioners shall appear before the
investigating officer for interrogation as and
when required;

B) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.

C) The petitioners 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