IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7444 of 2006()
1. AJIKUMAR S/O.LATE RAGHAVAN PILLAI,
... Petitioner
2. BHAVANI AMMA, W/O.LATE RAGHAVAN PILLAI,
3. ANANDA RAJA, S/O.LATE RAGHAVAN PILLAI,
Vs
1. STATE OF KERALA,
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7444 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 26TH DAY OF DECEMBER, 2006
O R D E R
In this Petition filed under Sec.438 Cr.P.C. the petitioners who
are accused Nos.1 to 3 in Crime No.1146/06 of Kottarakkara Police
Station for an offence punishable under Section 498A 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.7444/06 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