High Court Kerala High Court

Babu vs State Of Kerala on 29 March, 2010

Kerala High Court
Babu vs State Of Kerala on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 696 of 2010()


1. BABU, S/O.GOPI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. LATHA, W/O.BABU,

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/03/2010

 O R D E R
                       V. RAMKUMAR, J.
              =======================
               Bail Application No. 696 of 2010
              =======================
            Dated this the 29th day of March, 2010.

                             O R D E R

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

who is the accused in Crime No. 124 of 2009 of Ayyampuzha

Police Station for an offence punishable under Section 498(A)

I.P.C., seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the allegations levelled against the

petitioner, the relative conduct of the parties, the nature of legal

injury sustained by the injured and the other circumstances of the

case, I am inclined to grant anticipatory bail to the petitioner.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioner on bail for a

period of one month in the event of his arrest in connection with

the above case on his 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 following conditions:

B. A.No.696/2010 -:2:-

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself available
for interrogation including custodial
interrogation as and when required by the
Investigating Officer.

3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt
to tamper with the evidence for the
prosecution.

4. The petitioner shall not commit any offence
while on bail.

5. On the expiry of the aforesaid period, the
petitioner shall surrender before the
Magistrate concerned and seek regular bail.

If the petitioner commit breach of any of the above

conditions, the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

Dated this the 29th day of March, 2010.

V.RAMKUMAR, JUDGE.

rv