High Court Kerala High Court

Bineesh vs State Of Kerala on 16 June, 2009

Kerala High Court
Bineesh vs State Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3189 of 2009()


1. BINEESH,S/O.CHANDRAN,KARUVATH HOUSE,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.M.SYAM KUMAR

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :16/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                    --------------------------------
                         B.A.No.3189 of 2009
                    --------------------------------
                Dated this the 16th day of June, 2009




                              ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in Crime

No.81 of 2009 of Wadakkanchery Police Station.

2. The offence alleged against the petitioner is under Section

363 of the Indian Penal Code.

3. I have gone through the case diary. The girl who was

allegedly kidnapped has made a statement before the police stating

that she had gone along with the petitioner with her free will and that

there was no kidnapping as such as alleged.

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:

BA No.3189/2009 2

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 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
csl