IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1814 of 2009()
1. SATHYAVATHI.K., AGED 54 YEARS,
... Petitioner
2. PREETHI.K., AGED 27 YEARS,
3. SUVITHA.K., AGED 24 YEARS,
Vs
1. STATE OF KERALA, THROUGH
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail-Application NO.-1814- of 2009
-DATED:- -7-th-April,-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..241 of 2009 of Hosdurg Police
Station for an offence punishable under Sec.498 A read with Sec. 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 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. 25,000/- (Rupees twenty
five thousand only) with two solvent sureties each for the like
amount to the satisfaction to the said officer and subject to the
following conditions:
Bail A.No. 1814 of 2009 -:2:-
1. Petitioners shall make themselves available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
2. Petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
3. Petitioners shall not commit any offence while
on bail.
4. 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.
This application is allowed as above.
V.RAMKUMAR, JUDGE. ani.