IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1785 of 2009()
1. FUKKAR, S/O.MOHAMMEDKUTTY,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 1785 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 6th day of April, 2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the 1st accused in Crime No.715/2008 of the Tirur
Police Station for an offence punishable under Section 498A
read with section 34 I.P.C., seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations
levelled against the petitioner, the relative conduct of the
parties, the nature of the legal injury sustained and the other
circumstances of the case, 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 for a period of one month in the event of his
arrest in connection with the above case on his executing a
bond for Rs. 25,000/- (Rupees twenty five 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) The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
BA1785/09 -2-
Wednesdays.
2) The petitioner shall make himself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
3) Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4) Petitioner shall not commit any offence while on
bail.
5) On the expiry of the aforesaid period, the Petitioner
shall surrender before the Magistrate concerned
and seek regular bail.
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.
mn.