IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2756 of 2007()
1. HAJIRUMMA, D/O. ABBAS BHARI,
... Petitioner
2. ABDUL KHADER, S/O. ABBAS BHARI,
3. IMRAN, S/O. HAJIRUMMA, -DO- -DO-.
4. ABBAS BHARI, -DO- -DO-.
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.SAMSUDIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/05/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 2756/2007
-----------------------------
Dated this 23rd day of May, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioners who are the accused in Crime No.265/2007 of
Perinthalmann Police Station for offences punishable under
Sections 406 and 498A IPC read with Section 34 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. 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). Petitioners 2, 3 and 4 shall report
before the Investigating Officer between
B.A.2756/2007
2
9 a.m. and 11 a.m. on all Wednesdays.
(b). Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.
(c). Petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
(d). Petitioners shall not commit any
offence while on bail.
(e). Petitioners shall surrender before the
Magistrate concerned and seek regular
bail in the meanwhile.
4. If the petitioners commit breach of any of the
above conditions, the bail granted to them shall be liable to
be cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.2756/2007
3