High Court Kerala High Court

Sheeba vs State Of Kerala on 1 June, 2010

Kerala High Court
Sheeba vs State Of Kerala on 1 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2976 of 2010()


1. SHEEBA, AGED 40 YEARS,
                      ...  Petitioner
2. MANIKANDAN, AGED 30 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.A.SATHEESA BABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/06/2010

 O R D E R
                               V. RAMKUMAR, J.
                       ===============================
                       Bail Application No.2976 of 2010
                       ===============================
                              DATED: 01.06.2010

                                  O R D E R

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

accused in Crime No.180 of 2010 of Ottapalam Police Station for

offences punishable under Secs.379, 447, 506(1) & 323 read with Sec.149

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 the legal injury

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 petitioners executing a bond for Rs. 25,000/-

(Rupees twenty five thousand only) with two solvent sureties each for the

like amount to the satisfaction to the said officer and subject to the

following conditions:

B. A.No.2976 of 2010 -:2:-

1. The 2nd petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.

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