High Court Kerala High Court

Girish vs The S.I. Of Police on 19 May, 2008

Kerala High Court
Girish vs The S.I. Of Police on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3175 of 2008()


1. GIRISH, S/O.PODIYAN,
                      ...  Petitioner

                        Vs



1. THE S.I. OF POLICE, KODUMON.
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.V.SETHUNATH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/05/2008

 O R D E R
                       HARUN-UL-RASHID, J.
             ----------------------------------------------
             BAIL APPLICATION NO. 3175 OF 2008
             ----------------------------------------------

                Dated this the 19th day of May, 2008

                              O R D E R

Application for anticipatory bail. The petitioner is the accused

in Crime No. 74/2008 of Kodumon Police Station registered alleging

offences punishable under Sections 324 & 326 IPC. The incident

alleged took place on 03/03/2008.

2. 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 other circumstances of the case, I am

satisfied that this is a fit case for grant of anticipatory bail.

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.15,000/-(Rupees Fifteen

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

the satisfaction of the said officer and subject to the following

conditions:

B.A.No.3175/2008
-2-

1.Petitioner shall report before the Investigating Officer
between 10 a.m. and 1 p.m. on all Mondays.

2.The petitioner shall make himself available for
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 of the prosecution.

4.Petitioner shall not commit any offence while on bail.

5.Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.

If the petitioner commits breach of the above conditions, the bail

granted to him shall be liable to be cancelled.

The application is allowed as above.

(HARUN-UL-RASHID, JUDGE)

jg