IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1132 of 2009()
1. BRIJITH K.R., AGED 31, S/O.RAVEENDRAN,
... Petitioner
2. ABHILASH @ AJITH, AGED 23, S/O.ANANDAN,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.R.KRISHNAKUMAR (CHERTHALA)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/03/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 1132 of 2009
- - - - - - - - - - - - - - - -
DATED: 12-03-2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are accused Nos. 1 and 2 in Crime No. 63 of 2009 of
Mararikulam Police Station for offences punishable under Secs.
326, 341, 323, 324 and 506 (ii) read with Sec. 34 I.P.C. seek
anticipatory bail.
2. I 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.
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:
1. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
Bail A.No.1132 of 2009 -:2:-
2. Petitioners shall make themselves available for
interrogation including custodial 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.RAMKUMAR,
JUDGE.
ani.