IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1393 of 2009()
1. AJI, AGED 26 YEARS, BIJU NIVAS,
... Petitioner
2. MANI, AGED 24 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.T.R.JAGADEESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1393 of 2009
- - - - - - - - - - - - - - - -
Dated this the 23rd day of March, 2009.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioners who are accused Nos. 2 and 3 in Crime No. 166 of
2009 of Kottarakkara Police Station for offences punishable
under Sections 506(i), 294(b), 427 and 34 IPC and Section 27
Arms Act, 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 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. 25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like
amount to the satisfaction to the said officer and subject to the
following conditions:
B.A. No. 1393/2009 : 2 :
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 including custodial interrogation
as and when required by the Investigating
Officer.
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.
rv