High Court Kerala High Court

Harikrishnan vs State Of Kerla on 28 February, 2007

Kerala High Court
Harikrishnan vs State Of Kerla on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1179 of 2007()


1. HARIKRISHNAN, S/O.RAMASWAMY PILLAI ,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA,
                       ...       Respondent

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/02/2007

 O R D E R
                             V.RAMKUMAR, J.

                              ----------------------------

                       Bail Application No. 1179/2007

                             -----------------------------

                    Dated this  28th day of February, 2007


                                   O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the

petitioner who is the accused in Crime No.44/2007 of

Vanchiyoor Police Station for an offence punishable under

Section 498-A IPC, 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

Investigating Officer 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 Investigating

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.

B.A.1179/2007

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.

4. If the petitioner commits breach of any of the

above conditions, the bail granted to him shall be liable to

be cancelled.

The application is disposed of as above.

V.RAMKUMAR,

JUDGE

mrcs