High Court Kerala High Court

Arun K.Gopal vs State Of Kerala on 16 March, 2010

Kerala High Court
Arun K.Gopal vs State Of Kerala on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 672 of 2010()


1. ARUN K.GOPAL,
                      ...  Petitioner
2. K.N.GOPALAN, KUMARAKOTTU PUTHEN
3. THANKAMMA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2010

 O R D E R
                        V. RAMKUMAR, J.
              =======================
               Bail Application No. 672 of 2010
              =======================
           Dated this the 16th day of March, 2010.

                             O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners

who are the accused in Crime No. 1152 of 2009 of Mulanthuruthy

Police Station for offences punishable under Sections 498A and

406 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 legal

injury 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 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:

B. A. No.672/2010 -: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 16th day of March, 2010.

V.RAMKUMAR, JUDGE.

rv