High Court Kerala High Court

Deepu A.L. vs State Of Kerala on 7 September, 2010

Kerala High Court
Deepu A.L. vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4866 of 2010()


1. DEEPU A.L., AGED 30 YEARS, S/O.ARJUNAN,
                      ...  Petitioner
2. SAJEEV.G., AGED 24 YEARS, S/O.GANESAN.S
3. RAJESH.C., AGED 31 YEARS,

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/09/2010

 O R D E R
                          V. RAMKUMAR, J.
                 - - - - - - - - - - - - - - - - -
                  Bail Application No.4866 of 2010
                  - - - - - - - - - - - - - - - -
                        DATED: 07.09.2010

                              O R D E R

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

who are the accused in Crime No.379/2010 of Poojappura Police

Station for an offence punishable under Sections 120(B), 364 and

394 IPC, 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. 15,000/- (Rupees fifteen

thousand only) with two solvent sureties each for the like amount

to the satisfaction to the said officer and subject to the following

Bail A.No.4866/2010 -:2:-

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 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.

sj