IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4684 of 2010()
1. ABDUL JALIL, AGED 51 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE, ERNAKULAM
For Petitioner :SRI.V.S.CHANDRASEKHARAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/09/2010
O R D E R
V. RAMKUMAR, J.
...................................
B.A. No. 4684 of 2010
..................................
Dated this the 7th day of September, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner, who
is the 2nd accused in Crime No.1622/2009 of Ernakulam City Police
Station, Thooppumpady for offences punishable under Sections 466,
471 and 34 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, the relative conduct of the parties, the nature
of the injury sustained 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. 15,000/- (Rupees fifteen thousand only)
with two solvent sureties each for the like amount to the satisfaction
to the said officer and subject to the following conditions:
B.A.No. 4684/2010 2
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. Before the expiry of the aforesaid period of one
month, the Petitioner shall surrender before
the Magistrate concerned and seek regular bail.
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