High Court Kerala High Court

Johnson vs State Of Kerala on 8 October, 2010

Kerala High Court
Johnson vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6189 of 2010()


1. JOHNSON, AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.MANOJ RAMASWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                    ...................................
                         B.A. No.6189 of 2010
                     ..................................
                           Dated: 8.10.2010

                                O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the sole accused in Crime No.962/2010 of Kilikoloor
Police Station for an offence punishable under Section 498A
I.P.C., 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, the relative conduct of the parties, the
nature of the injury sustained 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. 15,000/- (Rupees
fifteen thousand only) with two solvent sureties each for the like
amount to the satisfaction to the said officer and subject to the
following conditions:

Bail A.No.6189/2010 -:2:-

1. The 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. 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. Before the expiry of the aforesaid period of one
month, the Petitioner shall surrender before the
Magistrate concerned and seek regular bail.

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.
sj