High Court Kerala High Court

Sibi Sukumaran vs State Of Kerala on 3 April, 2007

Kerala High Court
Sibi Sukumaran vs State Of Kerala on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2002 of 2007()


1. SIBI SUKUMARAN, S/O.M.P.SUKUMARAN,
                      ...  Petitioner
2. SINI SUKUMARAN, D/O.RADHIKA,
3. UDAYAKUMAR,

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/04/2007

 O R D E R
                                V. RAMKUMAR, J.


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

                    B.A. Nos.2002 A and 2013 B  OF 2007

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

                      Dated this the 3rd day of April, 2007


                                      O R D E R

The common petitioners in these applications for

anticipatory bail are accused Nos.1, 4 and 5 respectively in Crime

Nos.106 and 105 of 2007 respectively of Kollam East Police Station

registered for offences punishable under Secs.420, 468, 470, 474 and

120B read with section 149 I.P.C. Both the cases were registered on

the basis of private complaint preferred by the defacto complainants,

who are two sisters, who were conducting a chity business. The first

accused, who is related to them was their assistant and the 4th accused

is the sister of the first accused and the 5th accused is the husband of

the 4th accused.

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

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioners and the other circumstances of the case, I am

inclined to grant anticipatory bail to the petitioners. Accordingly, a

direction is issued to the officer-in-charge of the police station concerned

to release the petitioners on bail for a period of one month in the event

of their arrest in connection with the above case on each of them

BA.2002/07 & 2013/07

: 2 :

executing a bond for Rs.10,000/- (Rupees ten thousand only) in each

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

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

a. 1st and 3rd petitioners shall report

before the Investigating Officer between 9

a.m. and 11 a.m. on all Wednesdays.

b. Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

c. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

              d.     Petitioners   shall   not   commit   any

              offence while on bail.




                e.         Petitioners shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

If the petitioners commit breach of any of the above conditions,

the bail granted to them shall be liable to be cancelled.

These applications are allowed as above.

(V. RAMKUMAR, JUDGE)

aks