IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 347 of 2009()
1. RAJANI, D/O.UTHAMAN, KEEZHCHERIMEL,
... Petitioner
2. CHELLAMMA, W/O. UTHAMNA, MUTHIRAPARAMBIL
Vs
1. THE SUB-INSPECTOR OF POLICE, POLICE
... Respondent
2. STATE OF KERALA, REPRSENTED BY PUBLIC
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/03/2009
O R D E R
V. RAMKUMAR, J.
=======================
Bail Application No. 347 of 2009
=======================
Dated this the 3rd day of March, 2009.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are the accused in Crime No. 629 of 2008 of Chengannur
Police Station for an offence punishable under Sections 326, 324,
506 (ii) r/w 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 allegations levelled against the
petitioners, the relative conduct of the parties, the nature of
injuries sustained by the injured 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 their executing a bond for Rs. 10,000/-
(Rupees ten thousand only) each 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. 347/2009
-:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
2. The petitioners shall make themselves
available for interrogation including custodial
interrogation as and when required by the
Investigating Officer.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.
4. The petitioners shall not commit any offence
while on bail.
5. On the expiry of the aforesaid period, the
petitioners shall surrender before the
Magistrate concerned and seek regular bail.
If the petitioners 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 3rd day of March, 2009.
V.RAMKUMAR, JUDGE.
rv