High Court Kerala High Court

Thomaskutty vs State Of Kerala on 19 May, 2008

Kerala High Court
Thomaskutty vs State Of Kerala on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3200 of 2008()


1. THOMASKUTTY, S/O. LATE ABRAHAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.TOM JOSE (PADINJAREKARA)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/05/2008

 O R D E R
                           HARUN-UL-RASHID, J.
                    ----------------------------------------------
                      Bail Application No.3200 of 2008
                    ----------------------------------------------
                     Dated this the 19th day of May, 2008


                                    O R D E R

Application for anticipatory bail. The petitioner is the 4th accused in

Crime No.339/2004 of Karuvilangad Police Station registered alleging

offences punishable under Sections 417, 418, 420 and 421 read with Section

34 IPC. The other accused were granted anticipatory bail by order of this

court in B.A. No.4924/05.

2. Heard the learned counsel for the petitioner and the learned Public

Prosecutor.

3. Having regard to the nature of the allegations levelled against the

petitioner and other circumstances of the case, I am satisfied that this is a

fit case for grant of anticipatory bail. Accordingly, a direction is issued to

the officer-in-charge of the police station concerned to release the petitioner

on bail for a period of one month in the event of his arrest in connection

with the above case on his executing a bond for Rs.15,000/- (Rupees Fifteen

Thousand only) with two solvent sureties each for the like amount to the

BA NO.3200/08 2

satisfaction of the said officer and subject to the following conditions:

1. Petitioner shall report before the Investigating Officer
between 10 a.m. and 1 p.m. on all Mondays.

2. The petitioner shall make himself available for interrogation
as and when required by the Investigating Officer.

3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with the
evidence of the prosecution.

4. Petitioner shall not commit any offence while on bail.

5. Petitioner shall surrender before the Magistrate concerned
and seek regular bail in the meanwhile.

If the petitioner commits breach of the above conditions, the bail granted to

him shall be liable to be cancelled.

The application is allowed as above.

HARUN-UL-RASHID, JUDGE

csl

BA NO.3200/08 3