High Court Kerala High Court

B.Raghu vs State Of Kerala on 28 March, 2007

Kerala High Court
B.Raghu vs State Of Kerala on 28 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1855 of 2007()


1. B.RAGHU, AGED 30 YEARS,
                      ...  Petitioner
2. S.RAJAN, AGED 36 YEARS,
3. S.BHARATHAN, AGED 38 YEARS,
4. T.A.RAJU, AGED 48 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/03/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                             B.A. No. 1855 OF 2007 B

                     ````````````````````````````````````````````````````

                     Dated this the 28th day of March, 2007


                                       O R D E R

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

who are accused Nos.1 to 4 in Crime No.78/2007 of Peerumedu Police

Station for offences punishable under Secs.323, 324 and 308 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 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.10,000/- (Rupees ten thousand only) with two

solvent sureties each for the like amount to the satisfaction to the said

officer and subject to the following conditions:

a. Petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.1855/07

: 2 :

b. Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

c. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

              d.     Petitioners   shall   not   commit   any

              offence while on bail.




                e.         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)

aks