IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7508 of 2006()
1. AJAY GEORGE, S/O. GEORGE THOMAS,
... Petitioner
Vs
1. THE S.I. OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SMT.K.V.RESHMI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7508/2006
-------------------------------
DATED: DECEMBER 19, 2006
O R D E R
Petitioner who is the 1st accused in Crime
No.83/2006 of Kudiyanmala Police Station for offences
punishable under Secs.403, 420 and 498A I.P.C., seeks
anticipatory bail. The marriage between the petitioner and
the de facto complainant Bindu was on 8.1.2005.
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. 10,000/- (Ten thousand
only) with two solvent sureties each for the like amount to
the satisfaction of the said officer and subject to the
following conditions:-
1. Petitioner shall make himself available for
interrogation as and when required by the
Bail A.No.7508/2006 -:2:-
Investigating Officer.
2. Petitioner shall not influence or intimidate
the prosecution witnesses nor shall he
attempt to tamper with the evidence for the
prosecution.
3. Petitioner shall not commit any offence
while on bail.
4. 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.RAMKUMAR,
JUDGE.
mt/-