IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3276 of 2009()
1. ARUN, S/O. RAVEENDRAN,
... Petitioner
Vs
1. STATE - S.I. OF POLICE,
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/06/2009
O R D E R
K.T.SANKARAN, J.
---------------------------
B.A.No.3276 of 2009
----------------------------
Dated this the 18th day of June, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the first accused in
Crime No.382 of 2009 of Adimaly Police Station.
2. The offence alleged against the petitioner is under Section
498A of the Indian Penal Code.
3. The defacto complainant filed a complaint before the
Judicial Magistrate of First Class, Adimaly, which was forwarded to the
police for investigation under Section 156(3) of the Code of Criminal
Procedure. Accordingly, the crime was registered.
4. Taking into account the facts and circumstances of the
case, the nature of the offence and other circumstances, I am of the
view that anticipatory bail can be granted to the petitioner. There will
be a direction that in the event of the arrest of the petitioner, the
officer in charge of the police station shall release him on bail on his
executing bond for Rs.25,000/- with two solvent sureties for the like
amount to the satisfaction of the officer concerned, subject to the
following conditions:
BA No.3276/2009 2
a) The petitioner shall appear before the investigating officer for
interrogation as and when required;
b) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;
c) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
d) In case of breach of any of the conditions mentioned above, the
bail shall be liable to be cancelled.
The Bail Application is allowed to the extent indicated above.
K.T.SANKARAN,
JUDGE
csl