IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8309 of 2010()
1. RAJEESH, S/O.VIJAYAN.P.P.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.ANOOP JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/12/2010
O R D E R
V. RAMKUMAR, J.
...................................
B.A. No. 8309 of 2010
..................................
Dated this the 21st day of December, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the accused in Crime No.517/2010 of Pattambi Police
Station for an offence punishable under Section 498-A read with
Section 34 I.P.C. seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. After evaluating the factors and parameters which
are to be taken into consideration in the light of paragraph 122
of the verdict dated 2-12-2010 of the Apex Court in
Siddharam Satlingappa Mhetre v. State of Maharashtra and
Others (Crl.Appeal No. 2271 of 2010), I am inclined to grant
anticipatory bail to the petitioner. Accordingly, a direction is
issued to the officer-in-charge of the police station concerned to
release the petitioner on bail in the event of his arrest in
connection with the above case on his executing a bond for Rs.
25,000/- (Rupees twenty five thousand only) with two solvent
Bail A.No.8309/2010 -:2:-
sureties each for the like amount to the satisfaction to the said
officer and subject to the following conditions:
1. The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
2. The petitioner shall make himself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
3. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4. Petitioner shall not commit any offence while on
bail.
5. The bail granted pursuant to this order shall be
in force till the end of the trial of the case unless
and until it is cancelled by this Court in
accordance with paragraph 103 of the verdict
in Siddharam Satlingappa Mhetre’s case
(supra).
If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE.
ln