High Court Kerala High Court

Nazar vs State Of Kerala on 4 February, 2010

Kerala High Court
Nazar vs State Of Kerala on 4 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 447 of 2010()


1. NAZAR, AGED 40 YEARS,S/O.MOIDEEN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :04/02/2010

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 447 OF 2010
            ------------------------------------------------------
            Dated this the 4th day of February, 2010


                               O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is accused No.4 in

Crime No.42 of 2010 of Perumbavoor Police Station, Ernakulam

District.

2. The offences alleged against the petitioner are under

Sections 498A, 341, 323, 294(b), 506(ii), 427 and 188 read with

Section 34 of the Indian Penal Code.

3. It is submitted that the petitioner is not a relative of the

husband of the de facto complainant and, therefore, he would not

come within the ambit of the offence under Section 498A of the

Indian Penal Code. The counsel also submitted that all other

offences are bailable. The learned Public Prosecutor submitted that

the allegations levelled against the petitioner herein are not very

serious.

B.A. NO. 447 OF 2010

:: 2 ::

4. In the manner in which I propose to dispose of the Bail

Application, I do not think it is necessary to decide the contention put

forward by the petitioner. To decide that question, it is necessary to

hear the de facto complainant as well, and she must be afforded an

opportunity to produce such materials and evidence as she may

desire to produce. However, taking into account the facts and

circumstances of the case and also the submissions made by the

learned Public Prosecutor, I am of the view that anticipatory bail can

be granted to the petitioner.

5. There will be a direction that in the event of the arrest of the

petitioner, the officer in charge of the police station shall release him

on bail on his executing bond for Rs.10,000/- with two solvent

sureties for the like amount to the satisfaction of the officer

concerned, subject to the following conditions:

a) The petitioner shall appear before the investigating
officer for interrogation as and when required;

b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

B.A. NO. 447 OF 2010

:: 3 ::

d) 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
ahz/