IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3728 of 2009()
1. JASIM C.K., S/O. MOIDU HAJI,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/07/2009
O R D E R
K.T.SANKARAN, J.
-----------------------------
B.A.No.3728 of 2009
-----------------------------
Dated this the 10th day of July, 2009
ORDER
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. The petitioner is accused No.3 in
Crime No.27 of 2009 of Payangadi Police Station.
2. The offence alleged against the petitioner is under Section
420 read with Section 34 of the Indian Penal Code.
3. I have perused the case diary.
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 petitioner.
There will be a direction that in the event of the arrest of the
petitioner, the officer in charge of the police station shall release him
on bail on his executing bond for Rs.25,000/- with two solvent sureties
for the like amount to the satisfaction of the officer concerned, subject
to the following conditions:
a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the final
report is filed or until further orders;
b) The petitioner shall appear before the investigating officer for
interrogation as and when required;
BA No. 3728/2009 2
c) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;
d) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
e) 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