High Court Kerala High Court

Baijumon.T.K. vs State Of Kerala on 6 July, 2009

Kerala High Court
Baijumon.T.K. vs State Of Kerala on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3409 of 2009()


1. BAIJUMON.T.K.,AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :06/07/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No.3409 of 2009
                ------------------------------------
              Dated this the 6th day of July, 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.17/2009 of Thiruvalla Police Station.

2. The offence alleged against the petitioner is under

Section 498 A of the Indian Penal Code

3. I have perused the case diary.

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:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11
A.M. on all Mondays, till the final report is filed

B.A. No.3409/ 2009
Page numbers

or until further orders;

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner 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

scm