High Court Kerala High Court

Gopi B vs State Of Kerala on 19 October, 2009

Kerala High Court
Gopi B vs State Of Kerala on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5620 of 2009()


1. GOPI B, AGED 40 YEARS,
                      ...  Petitioner
2. KAVU, AGED 65,

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :19/10/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.5620 of 2009
                  ---------------------------------------------
             Dated this the 19th day of October, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 and 2 in Crime No.571 of 2009 of Piravom Police

Station.

2. The offence alleged against the petitioners is under

Section 498A of the Indian Penal Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of

the view that anticipatory bail can be granted to the petitioners.

There will be a direction that in the event of the arrest of

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.15,000/-

each with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

BA No.5620/2009 2

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above,
the bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T.SANKARAN,
JUDGE
csl