High Court Kerala High Court

Jayaprakash vs State Of Kerala on 8 April, 2009

Kerala High Court
Jayaprakash vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1837 of 2009()


1. JAYAPRAKASH,S/O.THANKAPPAN,AGED 26 YEARS
                      ...  Petitioner
2. RADHA,W/O.THANKAPPAN,
3. THANKAPPAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2009

 O R D E R
                        V. RAMKUMAR, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 1837 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
             Dated this the 8th day of April, 2009

                             O R D E R

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

who are accused Nos. 1 to 3 in Crime No.413/2009 of Kottarakkara

Police Station for offences punishable under Sections 324, 498A

and 34 I.P.C., 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. 25,000/- (Rupees twenty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction to the said officer and subject to the

following conditions: –

1) Petitioners shall report before the Investigating Officer
between 9 a.m. and 11 a.m. on all Wednesdays.

BA 1837/09                         -2-

       2)    Petitioners shall make       themselves available for

interrogation including custodial interrogation as and
when required by the Investigating Officer.

3) Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to tamper
with the evidence for the prosecution.

4) Petitioners shall not commit any offence while on bail.

5) Petitioners
concerned and seeksurrender
shall regular bailbefore meanwhile.

the Magistrate
in the

If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be cancelled.

This application is allowed as above.

V. RAMKUMAR,
JUDGE.

mn.