IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8761 of 2010()
1. C.V.VINAYAN, 38 YEARS,
... Petitioner
Vs
1. STATE REPRESENTED BY PUBLIC PROSECUTOR,
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/01/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------------
Bail Application No.8761 of 2010
-----------------------------------------------------
Dated this the 12th day of January, 2011
ORDER
In this Petition filed under Sec.438 Cr.P.C. the petitioner
who is accused No.1 in Crime No.991 of 2010 of Valappad Police
Station for offences punishable under Sections 498-A, 323 &
506(i) I.P.C. seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. After evaluating the factors and parameters which are
to be taken into consideration in the light of paragraph 122 of
the verdict dated 2-12-2010 of the Apex Court in Siddharam
Satlingappa Mhetre v. State of Maharashtra and Others
(2010 (4) KLT 930), 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 in the event of his arrest in connection with the above
case on his executing a bond for `25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like amount
to the satisfaction of the said officer and subject to the following
conditions:-
Bail Appln.No.8761/2010
-:2:-
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioner shall make himself available for
interrogation including custodial interrogation
as and when required by the Investigating
Officer.
3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt
to tamper with the evidence for the
prosecution.
4. The petitioner shall not commit any offence
while on bail.
5. The bail granted pursuant to this order shall
be in force till the end of the trial of the case
unless and until it is cancelled by this Court
in accordance with paragraph 103 of the
verdict in Siddharam Satlingappa Mhetre’s
case (supra).
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.
skj