IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1086 of 2007()
1. GEORGE XAVIER, S/O.XAVIER,
... Petitioner
Vs
1. THE S.I.OF POLICE, THAMARASSERY,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.ANIL THOMAS(T)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1086 OF 2007 A
````````````````````````````````````````````````````
Dated this the 26th day of February, 2007
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.22/2007 of Thamarassery Police
Station for offences punishable under Secs.465, 420 and 120B 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 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. 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:
a. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
BA.1086/07
: 2 :
b. The petitioner shall make himself available
for interrogation as and when required by the
Investigating Officer.
c. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for the
prosecution.
d. Petitioner shall not commit any offence
while on bail.
e. Petitioner shall surrender before the
Magistrate concerned and seek regular bail in
the meanwhile.
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)
aks