IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6227 of 2009()
1. ASHARAF, AGED 37 YEARS, S/O.SALAHUDEEN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE S.I.OF POLICE, PARAVUR POLICE
For Petitioner :SRI.V.VENUGOPALAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :29/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6227 OF 2009
------------------------------------------------------
Dated this the 29th day of October, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is the accused in
Crime No.260 of 2009 of Paravur Police Station, Kollam District.
2. The offence alleged against the petitioner is under Section
498A of the Indian Penal Code.
3. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
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.15,000/- with two solvent sureties for the like
B.A. NO.6227 OF 2009
:: 2 ::
amount to the satisfaction of the officer concerned, subject to the
following conditions:
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
ahz/