IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1625 of 2008()
1. HAMESH V., AGED 18 YEARS, VADASSERY
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.SANTHOSH (PODUVAL)
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/03/2008
O R D E R
V. RAMKUMAR, J.
=========================
Bail Application No. 1625 of 2008
==========================
Dated this the 17th day of March, 2008.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner
who is the accused in Crime No.87of 2008 of Thrissur Town West
Police Station for an offence punishable under Sections 143, 147,
148, 341, 326 and 307 r/w Section 149 I.P.C., seeks anticipatory
bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor. The learned Public Prosecutor opposed
the application submitting, inter alia, that the original names in
the FIR have been substituted during the course of investigation.
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
Bail A.No. 1625/2008 -:2:-
following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
2. The petitioner shall make himself available
for interrogation including custodial
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 for 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 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.
rv