IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4125 of 2010()
1. ANIL KUMAR, AGED 39 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.LIJU. M.P
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/09/2010
O R D E R
V. RAMKUMAR, J.
= = = = = = = = = = =
B.A. No.4125 of 2010
= = = = = = = = = = = = = =
Dated:22nd day of September, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the sole accused in Crime No.857/2010 of Kadakkal
Police Station for an offence punishable under Section 498(A)
I.P.C. seeks anticipatory bail.
2. I 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, the relative conduct of the parties, the
nature of the injury sustained and the other circumstances of
the case, I am inclined to grant anticipatory bail to the petitioner.
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 satisfaction to the said officer and subject to the
following conditions:
B.A. No.4125 of 2010
2
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioner shall make himself available for
interrogation including custodial 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 for the
prosecution.
4. The petitioner shall not commit any offence
while on bail.
5. Before the expiry of the aforesaid period of one
month, the Petitioner shall surrender before
the Magistrate concerned and seek regular bail.
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE. dmb