IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 3324 of 2007()
1. M.O.VAERGHESE, AGED 63,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.K.DIVAKARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/06/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.3324/2007
- - - - - - - - - - - - - - - -
DATED: 5-6-2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is
the accused in Crime No.246/2007 of Mala Police Station for an
offence punishable under Section 379 IPC 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 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. 10,000/- (Rupees ten thousand only) with
two solvent sureties each for the like amount to the satisfaction to the
said officer and subject to the following conditions:
a). Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
b.a.3324/2007 -2-
b). The petitioner shall make himself available for
interrogation as and when required by the
Investigating Officer.
c). The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
d). Petitioner shall not commit any offence while on
bail.
e). Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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.
css/