High Court Kerala High Court

A.K.Ibrahimkutty vs The S.I.Of Police on 18 November, 2010

Kerala High Court
A.K.Ibrahimkutty vs The S.I.Of Police on 18 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7289 of 2010()


1. A.K.IBRAHIMKUTTY, S/O.KOCHADIMA RAWTHER
                      ...  Petitioner
2. A.T.KOCHADIMA RAWTHER,
3. JAMEELA BEEVI @ JAMEELAMMA,

                        Vs



1. THE S.I.OF POLICE, PANDALAM POLICE
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/11/2010

 O R D E R
                         V. RAMKUMAR, J.
                   ...................................
                       B.A. No. 7289 of 2010
                   ..................................
            Dated this the 18th day of November, 2010

                              O R D E R

In this Petition filed under Sec. 438 Cr.P.C. petitioners who
are accused Nos.1 to 3 in Crime No. 710 of 2010 of Pandalam
Police Station for an offence punishable under Section 498(A)
read with Section Section 34 I.P.C. seek anticipatory bail.

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, the relative conduct of the parties, the
nature of the injury sustained 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 executing a bond for
Rs.15,000/- (Rupees fifteen thousand only) with two solvent
sureties each for the like amount to the satisfaction to the said
officer and subject to the following conditions:

B.A. No. 7289/2010 : 2 :

1. Petitioners 1 and 2 shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.

2. Petitioners 1 to 3 shall make themselves available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.

3. Petitioners 1 to 3 shall not influence or intimidate
the prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.

4. Petitioners 1 to 3 shall not commit any offence
while on bail.

5. Before the expiry of the aforesaid period of one
month, Petitioners 1 to 3 shall surrender before
the Magistrate concerned and seek regular bail.

If petitioners 1 to 3 commit breach of any of the above
conditions, the bail granted to them shall be liable to be cancelled.

This application is allowed as above.

Dated this the 18th day of November, 2010.

                                           V.RAMKUMAR,        JUDGE.
rv