IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6746 of 2009()
1. JINEESH, S/O.THAMPAN, KAMPIYAKATH VEEDU,
... Petitioner
2. MADHU, S/O.THAMPAN, KAMPIYAKATH VEEDU,
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6746 of 2009
------------------------------------
Dated this the 26th day of November, 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.1 and 2 in Crime No.486/2009 of Alappuzha North
Police Station.
2. The offences alleged against the petitioners are under
Sections 452, 294(b), 323 and 427 read with Section 34 of the
Indian Penal Code
3. Heard the learned counsel for the petitioners and the
learned Public Prosecutor.
4. 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. 6746 of 2009 2
A) The petitioners shall report before the
investigating officer between 9 A.M and 11
A.M. on alternate Mondays, till the final report
is filed or until further orders;
B) The petitioners shall appear before the
investigating officer for interrogation as and
when required;
C) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail.
E) 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