IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3235 of 2008()
1. SIJU, S/O. THANKACHAN,
                      ...  Petitioner
                        Vs
1. STATE OF KERALA,
                       ...       Respondent
2. THE SUB INSPECTOR OF POLICE,
                For Petitioner  :SRI.K.B.ARUNKUMAR
                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. 3235 OF 2008
                    ----------------------------------------------
                    Dated this the 19th day of May, 2008
                                    O R D E R
Application for anticipatory bail. The petitioner is the 1st accused in
Crime No.468/2007 of Mavelikara Police Station registered alleging
offences punishable, under Section 498 A of the I.PC. It is submitted that
Accused Nos. 2 and 3 are granted anticipatory bail by this Court.
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.25,000/-
( Rupees Twentyfive thousand only) with two solvent sureties each for the
like amount to the satisfaction of the said officer and subject to the
following conditions:
2
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)
es/
3