IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 477 of 2010()
1. RIYAS P.H. AGED 19 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/04/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.477 of 2010
------------------------------------
Dated this the 5th day of April, 2010
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 fifth accused in Crime No.811/2009 of Wadakkanchery
Police Station, Thrissur.
2. The offences alleged against the petitioner are
under Sections 143, 147, 148, 341, 323, 324 and 452 read
with Section 149 of the Indian Penal Code.
3. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
4. It is submitted that accused Nos.3 and 7 to 9 were
granted anticipatory bail.
5. 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
B.A. No.477 /2010
2
Rs.15,000/- with two solvent sureties for the like amount to the
satisfaction of the officer concerned, subject to the following
conditions:
A) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
B) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence;
C) The petitioner 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
scm