High Court Kerala High Court

Babu vs State Of Kerala on 16 November, 2009

Kerala High Court
Babu vs State Of Kerala on 16 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4233 of 2009()


1. BABU, AGED 46 YEARS,
                      ...  Petitioner
2. SATHYAN, AGED 42 YEARS,
3. VIJAYAN, AGED 45 YEARS,
4. BALAKRISHNAN, AGED 33 YEARS,

                        Vs



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

                For Petitioner  :SRI.R.PADMAKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/11/2009

 O R D E R
                         K.T.SANKARAN, J.
            ------------------------------------------------------
                      B.A. NO. 4233 OF 2009
            ------------------------------------------------------
          Dated this the 16th day of November, 2009

                               O R D E R

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. Petitioners are accused Nos.1 to 4

in Crime No.250 of 2009 of Sooranad Police Station, Kollam District.

2. The offences alleged against the petitioners are under

Sections 324, 326 and 341 of the Indian Penal code.

3. When the Bail Application came up for hearing on

5.11.2009, the following order was passed:

“After having heard the learned counsel for the

petitioners and the learned Public Prosecutor, I am of

the view that before disposing of the Bail Application,

an opportunity should be given to the petitioners to

appear before the investigating officer. Accordingly,

there will be a direction to the petitioners to appear

before the investigating officer at 9 AM on 9th and 10th

November, 2009.

B.A. NO. 4233 OF 2009

:: 2 ::

Post on 16th November, 2009.

It is submitted by the learned Public Prosecutor that

the petitioners will not be arrested until further orders in

connection with Crime No.250 of 2009 of Sooranad Police

Station.”

4. It is submitted by the learned counsel for the petitioners as well

as the learned Public Prosecutor that the direction in the order dated

5.11.2009 has been complied with by the petitioners.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and also taking note of the fact that

the direction in the order dated 5.11.2009 has been complied with by

the petitioners, I am of the view that anticipatory bail can be granted

to the petitioners. There will be a direction that in the event of the

arrest of the petitioners, the officer in charge of the police station

shall release them on bail on their executing bond for Rs.15,000/-

each with two solvent sureties for the like amount to the satisfaction

of the officer concerned, subject to the following conditions:

a) The petitioners shall report before the investigating
officer between 9 A.M. and 11 A.M. on alternate
Mondays, till the final report is filed or until further
orders;

B.A. NO. 4233 OF 2009

:: 3 ::

b) The petitioners shall appear before the investigating
officer for interrogation as and when required;

c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;

e) 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/