High Court Kerala High Court

Kunhiraman vs The State Of Kerala on 4 June, 2007

Kerala High Court
Kunhiraman vs The State Of Kerala on 4 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3282 of 2007()


1. KUNHIRAMAN, AGED 37 YEARS, S/O.AMBU,
                      ...  Petitioner
2. VELLACHI, AGED 60 YEARS, W/O.AMBU,
3. SHYAMALA, AGED 30 YEARS, D/O.AMBU,
4. SANJEEVAN, AGED 22 YEARS,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/06/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                              B.A. No. 3282 OF 2007 A

                     ````````````````````````````````````````````````````

                      Dated this the 4th day of June, 2007


                                        O R D E R

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

who are the husband, mother-in-law, sister-in-law and brother-in-law of

one Savitha, the defacto complainant, seek anticipatory bail. The

marriage between the 1st petitioner and Savitha was on 10.4.1998.

2. Learned Public Prosecutor, on instructions, submitted that

the petitioners 2 to 4 are not accused in the case and that the 1st

petitioner is the sole accused in Crime No.129/07 of Kumbala Police

Station for an offence punishable under section 498A IPC. Hence, the

apprehension of arrest and harassment entertained by petitioners 2 to 4

is unfounded.

3. Having regard to the nature of the allegations levelled

against the sole accused (1st petitioner) and the other circumstances of

the case, I am inclined to grant anticipatory bail to the sole accused.

Accordingly, a direction is issued to the officer-in-charge of the police

station concerned to release the sole accused(1st 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.10,000/- (Rupees ten

thousand only) with two solvent sureties each for the like amount to the

BA.3282/07

: 2 :

satisfaction to the said officer and subject to the following conditions:

a. 1st petitioner(sole accused) shall

report before the Investigating Officer

between 9 a.m. and 11 a.m. on all

Wednesdays.

b. 1st petitioner(sole accused) shall make

himself available for interrogation as and

when required by the Investigating Officer.

c. 1st petitioner(sole accused) shall not

influence or intimidate the prosecution

witnesses nor shall he attempt to tamper

with the evidence for the prosecution.

d. 1st petitioner(sole accused) shall not

commit any offence while on bail.

e. 1st petitioner (sole accused) shall

surrender before the Magistrate concerned

and seek regular bail in the meanwhile.

If the 1st 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)

aks