High Court Kerala High Court

Basheer P.K. vs The Sub Inspector Of Police on 11 June, 2007

Kerala High Court
Basheer P.K. vs The Sub Inspector Of Police on 11 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3489 of 2007()


1. BASHEER P.K., S/O. KUNJUMARAKKAR,
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE, REP. BY PUBLIC PROSECUTOR,

                For Petitioner  :SRI.P.K.ANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/06/2007

 O R D E R
                           V. RAMKUMAR, J.

                       - - - - - - - - - - - - - - - - -

                    Bail Application No.3489/2007

                           - - - - - - - - - - - - - - - -

                Dated this the 11th  day of June, 2007


                                  O R D E R

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

petitioner who is the accused in Crime No. 192/1997 of

Anthikkad Police Station for offences punishable under

Sections 406 and 498A IPC, seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioner 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. 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:

B.A.3489/2007

-2-

(a). Petitioner shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

(b). The petitioner shall make himself

available for interrogation as and when

required by the Investigating Officer.

(c). The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the

evidence for the prosecution.

(d). Petitioner shall not commit any

offence while on bail.

(e). Petitioner shall surrender before

the Magistrate concerned and seek

regular bail in the meanwhile.

4. If the petitioner commits breach of any of the above

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

cancelled.

This application is allowed as above.

V.RAMKUMAR,

JUDGE.

mrcs