High Court Kerala High Court

Bhavin C.Shah vs State Of Kerala on 14 December, 2009

Kerala High Court
Bhavin C.Shah vs State Of Kerala on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7130 of 2009()


1. BHAVIN C.SHAH, B1/4E, HARBOR HEIGHTS,
                      ...  Petitioner
2. CHANDRAKANT J.SHAH,3/4, 10TH CROSS,
3. CHANDRA.C.SHAH, 3/4,10TH CROSS,
4. DIPTEE KAUSHIK SHAH,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :14/12/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                      B.A. NO. 7130 OF 2009
             ------------------------------------------------------
          Dated this the 14th day of December, 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.1211 of 2009 of Mattancherry Police Station.

2. The offences alleged against the petitioners are under

Sections 498A and 506(ii) read with Section 34 of the Indian Penal

Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

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 petitioners.

5. 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

B.A. NO. 7130 OF 2009

:: 2 ::

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 appear before the investigating
officer for interrogation as and when required;

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

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

d) 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/