High Court Kerala High Court

Ajeesh Nirmalan vs State Of Kerala Represented By … on 11 March, 2009

Kerala High Court
Ajeesh Nirmalan vs State Of Kerala Represented By … on 11 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 892 of 2009()


1. AJEESH NIRMALAN,AGED 36 YRS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY S.I.OF
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/03/2009

 O R D E R
                               V. RAMKUMAR, J.
                    ===============================
                      Bail Application No. 892 of 2009
                    ===============================
                             DATED: 11.03.2009

                                  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.678 of 2008 of Thiruvalla Police Station for an

offence punishable under Sections 498A, 323,324 and 506(ii) read with 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 allegations levelled against the petitioner,

the relative conduct of the parties, the nature of the legal injury 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/- (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. The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.

B. A.No.892/09 -:2:-

2. The petitioner shall make himself available for
interrogation including custodial 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.

4. The petitioner shall not commit any offence while on
bail.

5. On the expiry of the aforesaid period, 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.

Dated this the 11th day of March, 2009

V.RAMKUMAR,

JUDGE.

sj