High Court Kerala High Court

Sajeevan vs State Of Kerala Represented By on 21 December, 2009

Kerala High Court
Sajeevan vs State Of Kerala Represented By on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6378 of 2009()


1. SAJEEVAN, S/O.E.V.KUNHABU,
                      ...  Petitioner
2. SATHEESAN, S/O.K.T.NARAYANAN, RESIDING
3. SANTHOSH KUMAR, S/O.RAGHAVAN NAIR,
4. JAYESH JAMES, S/O.JAMES,
5. VINESH M.G., S/O.GOPINATHAN NAIR,

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SMT.T.SUDHAMANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :21/12/2009

 O R D E R
                        K.T. SANKARAN, J.
                      ---------------------------
                      B.A. No. 6378 of 2009
                  ------------------------------------
            Dated this the 21st day of December, 2009

                             O R D E R

This is an application for anticipatory bail under Section 438

of the Code of Criminal Procedure. The petitioners are accused

Nos. 4 to 6, 8 and 9 in Crime No.145/2009 of Chittarikkal Police

Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 341, 324 and 308 read with Section 149

of the Indian Penal Code.

3. When the Bail Application came up for hearing on

17.11.2009, the following order was passed:

“After having heard the learned counsel

for the petitioners and the learned Public

Prosecutor, I am of the view that before

disposing of the Bail Application, an

opportunity should be given to the petitioners

to appear before the investigating officer.

Accordingly, there will be a direction to the

petitioners to appear before the investigating

officer at 9 A.M. on 23rd and 24th November,

2009.

B.A. No. 6378 of 2009 2

Post on 30.11.2009.

It is submitted by the learned Public

Prosecutor that the petitioners will not be

arrested until further orders in connection with

Crime No.145/2009 of Chittarikkal Police

Station.

The petitioners shall produce copy of this

order before the investigating officer.

Hand over copy to both sides.”

4. It is submitted by the learned counsel for the petitioners

and the learned Public Prosecutor that the petitioners have

complied with the direction contained in the order dated

17.11.2009.

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 petitioners.

There will be a direction that in the event of the arrest of the

petitioners, the officer in charge of the police station shall release

them on bail on their executing bond for Rs.10,000/- each with

two solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

B.A. No. 6378 of 2009 3

A) The petitioners shall appear before the
investigating officer for interrogation as and when
required;

B) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.

C) The petitioners 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

ln