High Court Kerala High Court

M.M. Ali vs State Of Kerala on 16 September, 2009

Kerala High Court
M.M. Ali vs State Of Kerala on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5216 of 2009()


1. M.M. ALI, AGED 68 YEARS,
                      ...  Petitioner
2. FATHIMA BEEVI, AGED 63 YEARS,

                        Vs



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

                For Petitioner  :SRI.MANSOOR.B.H.

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/09/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 5216 OF 2009
             ------------------------------------------------------
            Dated this the 16th day of September, 2009


                                O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. Petitioners are accused Nos.2 and

3 in Crime No.2225 of 2009 of Aluva Police Station.

2. The offence alleged against the petitioners are under

Section 498A of the Indian Penal Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor and perused the case diary.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of the

view that anticipatory bail can be granted to the petitioners. There

will be a direction that in the event of the arrest of the petitioners, the

officer in charge of the police station shall release them on bail on

their executing bond for Rs.25,000/- each with two solvent sureties

B.A. NO. 5216 OF 2009

:: 2 ::

for the like amount to the satisfaction of the officer concerned,

subject to the following conditions:

a) The petitioners shall appear before the investigating
officer for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

(K.T.SANKARAN)
Judge

ahz/