IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 805 of 2007()
1. ACHANKUNJU, S/O.GEORGE,
... Petitioner
2. PRAKASH, S/O.SUDHAKARAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BIMAL K.NATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.805 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 15th DAY OF FEBRUARY, 2007
O R D E R
In this Petition filed under Sec.438 Cr.P.C. the petitioners who
are accused Nos.1 and 2 in Crime No.783/06 of Punalur Police
Station for offences punishable under Sections 323, 324, 294(b), 427
and 452 read with section 34 I.P.C., 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 officer-in-charge of the police station
concerned to release 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/- with two solvent sureties each
for the like amount to the satisfaction of the said officer and subject to
the following conditions:
1. Petitioners shall report before the Investigating Officer
between 9 a.m. and 11 a.m. on all Wednesdays.
2. Petitioners shall make themselves available for interrogation
as and when required by the Investigating Officer.
B.A.NO.805/07 Page numbers
3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.
4. Petitioners shall not commit any offence while on
bail.
5. Petitioners shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
If the petitioners commit breach of any of the above conditions,
the bail granted to them shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR,JUDGE.
dsn