High Court Kerala High Court

Abdulkareem vs State Of Kerala on 13 March, 2007

Kerala High Court
Abdulkareem vs State Of Kerala on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1509 of 2007()


1. ABDULKAREEM, S/O. KUNHABDULLA,
                      ...  Petitioner
2. AHAMMED, S/O. KUNHABDULLA,
3. MOITHU, S/O. KUNHABDULLA,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.P.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2007

 O R D E R
                            V.RAMKUMAR, J.

                             ----------------------------

                      Bail Application No. 1509/2007

                            -----------------------------

                    Dated this  13th day of March, 2007


                                  O R D E R

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

petitioners who are accused Nos. 1, 2 and 3 in Crime

No.191/2007 of Vadakara Police Station for offences

punishable under Sections 498-A and 406 IPC, 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

Investigating Officer 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.

10,000/- (Rupees ten thousand only) with two solvent sureties

each for the like amount to the satisfaction to the Investigating

officer and subject to the following conditions:

(a). Petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.1509/2007

2

(b). Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

(c). Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

(d). Petitioners shall not commit any

offence while on bail.

(e). Petitioners shall surrender before the

Magistrate concerned and seek regular

bail in the meanwhile.

4. If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1509/2007

3