High Court Kerala High Court

A.P.Ramachandran vs State Of Kerala on 22 April, 2008

Kerala High Court
A.P.Ramachandran vs State Of Kerala on 22 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2526 of 2008()


1. A.P.RAMACHANDRAN, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :22/04/2008

 O R D E R
                  V.K. MOHANAN, J.
                - - - - - - - - - - - - - - - - -
           Bail Application No.2526 of 2008
                - - - - - - - - - - - - - - - -
        Dated this the 22nd day of April, 2008.
                          O R D E R

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

petitioner who is the accused in Crime No.359 of 2008 of

Perumbavoor Police Station for offences punishable

under Sections 409 and 420 I.P.C., seeks anticipatory

bail.

2. I heard the learned counsel for the petitioner

and the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioner and the other

circumstances of the case, 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 for a

period of one month 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 sureties each for the like amount to the

satisfaction of the said officer and subject to the

following conditions:

B.A.No. 2526/2008
-:2:-

1. 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 as and
when required by the
Investigating Officer.

3. The 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. Petitioner shall surrender before the
Magistrate concerned and seek
regular bail in the meanwhile.

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.K.MOHANAN, JUDGE.

rv