IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3417 of 2009()
1. ATUL RENJITHLAL, AGED 25 YEARS,
... Petitioner
2. PADMAM, AGED 50 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :28/07/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3417 OF 2009
------------------------------------------------------
Dated this the 28th July, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioners are accused Nos.1
and 2 in Crime No.138 of 2009 of Sakthikulangara Police Station.
2. The offence alleged against the petitioners are under
Section 498A read with Section 34 of the Indian Penal Code.
3. I have perused the case diary.
4. Taking into account the facts and circumstances of the
case, the nature of the offence and other circumstances, I am of the
view that anticipatory bail can be granted to the petitioners. There
will be a direction that in the event of the arrest of the petitioners, the
officer in charge of the police station shall release them on bail on
their executing bond for Rs.25,000/- each with two solvent sureties
for the like amount to the satisfaction of the officer concerned,
subject to the following conditions:
B.A. NO. 3417 OF 2009
:: 2 ::
a) The first petitioner shall report before the investigating
officer between 9 A.M. and 11 A.M. on alternate
Mondays, till the final report is filed or until further
orders;
b) The petitioners shall appear before the investigating
officer for interrogation as and when required;
c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;
e) 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/