IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 640 of 2007()
1. ABDULLA METHAL, AGED 55 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY ITS
... Respondent
For Petitioner :SRI.M.RAMESH CHANDER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/02/2007
O R D E R
V. RAMKUMAR, J.
-----------------------------------------
Bail Application No. 640 of 2007
------------------------------------------
DATED: FEBRUARY 5, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is the 1st
accused in Crime No. 26 of 2007 of Kasaragod Police Station for an offence
punishable under Sec.420 read with Sec. 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 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 her 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 said officer
and subject to the following conditions:
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.
Bail A.No.640 of 2007 -:2:-
4. Petitioner shall not commit any offence while on bail.
5. Petitioner shall surrender before the Judl. First Class Magistrate,
Kasaragod 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.RAMKUMAR,
JUDGE.
mt/-