IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3409 of 2009()
1. BAIJUMON.T.K.,AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.ARUN RAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/07/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.3409 of 2009
------------------------------------
Dated this the 6th day of July, 2009
O R D E R
This is an application for anticipatory bail under Section
438 of the Code of Criminal Procedure. The petitioner is the
accused in Crime No.17/2009 of Thiruvalla Police Station.
2. The offence alleged against the petitioner is under
Section 498 A of the Indian Penal Code
3. I have 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
petitioner. There will be a direction that in the event of the
arrest of the petitioner, the officer in charge of the police
station shall release him on bail on his executing bond for
Rs.25,000/- with two solvent sureties for the like amount to
the satisfaction of the officer concerned, subject to the
following conditions:
A) The petitioner shall report before the
investigating officer between 9 A.M and 11
A.M. on all Mondays, till the final report is filedB.A. No.3409/ 2009
Page numbersor until further orders;
B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.
E) 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
scm