High Court Kerala High Court

Ivan vs State Of Kerala on 6 August, 2010

Kerala High Court
Ivan vs State Of Kerala on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4292 of 2010()


1. IVAN,S/O.JOCKEY BARUVA, 68 YEARS,
                      ...  Petitioner
2. ANTONY BARUVA S/O.JOCKEY BARUVA,
3. VINCENT BARUVA, S/O. JOCKEY BARUVA,

                        Vs



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

                For Petitioner  :SRI.T.O.XAVIER

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ==============
              Bail Application No.4292 of 2010
                 ===================
              DATED: 6th day of August, 2010

                             O R D E R

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

who are accused Nos.1 to 3 in Crime No.673/2010 of Ernakulam

Town North Police Station for offences punishable under Secs.

420, 433, 464, 465 & 468 read with Sec.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 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

B. A.No. 4292 / 2010 -:2:-

subject to the following conditions:

1. The petitioners 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. Before 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.

dmb