IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1509 of 2007()
1. ABDULKAREEM, S/O. KUNHABDULLA,
... Petitioner
2. AHAMMED, S/O. KUNHABDULLA,
3. MOITHU, S/O. KUNHABDULLA,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.P.RAMACHANDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1509/2007
-----------------------------
Dated this 13th day of March, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioners who are accused Nos. 1, 2 and 3 in Crime
No.191/2007 of Vadakara Police Station for offences
punishable under Sections 498-A and 406 IPC, seek
anticipatory bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the allegations
levelled against the petitioners and the other circumstances of
the case, I am inclined to grant anticipatory bail to the
petitioners. Accordingly, a direction is issued to the
Investigating Officer to release the petitioners on bail for a
period of one month in the event of their arrest in connection
with the above case on each of them executing a bond for Rs.
10,000/- (Rupees ten thousand only) with two solvent sureties
each for the like amount to the satisfaction to the Investigating
officer and subject to the following conditions:
(a). Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.1509/2007
2
(b). Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.
(c). Petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
(d). Petitioners shall not commit any
offence while on bail.
(e). Petitioners shall surrender before the
Magistrate concerned and seek regular
bail in the meanwhile.
4. If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
The application is disposed of as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1509/2007
3