High Court Kerala High Court

Biju.T.E. vs State Of Kerala on 9 September, 2008

Kerala High Court
Biju.T.E. vs State Of Kerala on 9 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5411 of 2008()


1. BIJU.T.E., AGED 29 YEARS,
                      ...  Petitioner
2. ROSY ESTHAPPANU, AGED 62 YEARS
3. JOSE ESTHAPPANU, AGED 39 YEARS,

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :09/09/2008

 O R D E R
                      V. K.MOHANAN, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No. 5411 of 2008
                     - - - - - - - - - - - - - - - -
         Dated this the 9th day of September, 2008.

                            O R D E R

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

petitioners who are the accused in Crime No.696/2008 of

Kalady Police Station for an offence punishable under Sec.

498 A r/w 34 I.P.C., seek anticipatory bail.

2. I have heard the learned counsel for the

petitioners and the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioners and the other circumstances

of the case, I am inclined to grant anticipatory bail to the

petitioners. Accordingly, a direction is issued to the officer-in-

charge of the police station concerned to release the

petitioners on bail for a period of one month in the event of

their arrest in connection with the above case on each of

them executing a bond for Rs.25,000/- (Rupees Twenty Five

Thousand only) with two solvent sureties each for the like

Bail A.No.

-:2:-

amount to the satisfaction to the said officer and subject to the

following conditions:

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

2. Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.

3. Petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.

4. Petitioners shall not commit any offence
while on bail.

5. Petitioners shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.

If the petitioners commit breach of any of the above

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

cancelled.

This application is allowed as above.

V.K.MOHANAN,
JUDGE
ttb