High Court Kerala High Court

Aneesh vs State Of Kerala on 16 March, 2010

Kerala High Court
Aneesh vs State Of Kerala on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1262 of 2010()


1. ANEESH, AGED 24 YEARS, S/O.THOMAS,
                      ...  Petitioner
2. SIBIN, AGED 23 YEARS, S/O.KUNJUMON,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.P.V.DILEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2010

 O R D E R
                           V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
                  Bail Application No.1262 of 2010
                    - - -DATED:-16.3.2010- - -
                          - - - -   - - - - -


                               O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners

who are accused Nos. 5 and 6 in Crime No. 1302 of 2009 of

Kundara Police Station for offences punishable under Sections

143,147,148,452,324,354,427 and 506(2) read with 149 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 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

Bail A.No.1262/10 -:2:-

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 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.

sj