High Court Kerala High Court

Bibin vs The State Of Kerala Represented By on 13 August, 2010

Kerala High Court
Bibin vs The State Of Kerala Represented By on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4627 of 2010()


1. BIBIN, SON OF BABU,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.M.ABDUL MAJEED

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/08/2010

 O R D E R
                              V. RAMKUMAR, J.
                   ===============================
                     Bail Application No.4627 of 2010
                   ===============================
                             DATED: 13.08.2010


                                 O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is the

7th accused in Crime No.2/2010 of Irinjalakuda Police Station for offences

punishable under Sections 143,147,148,323 and 326 read with 149 I.P.C.,

seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the learned

Public Prosecutor.

3. Having regard to the allegations levelled against the petitioner,

the relative conduct of the parties, the nature of the legal injury 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. 25,000/- (Rupees twenty five thousand only)

with two solvent sureties each for the like amount to the satisfaction to the

said officer and subject to the following conditions:

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.

B. A.No.4627/2010 -:2:-

2. The petitioner shall make himself available for
interrogation including custodial 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 for the prosecution.

4. The petitioner shall not commit any offence while
on bail.

5. Before the expiry of the aforesaid period, the
petitioner shall surrender before the Magistrate
concerned and seek regular bail.

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.

sj