IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4197 of 2010()
1. JOHNY S/O. KUNJIPALU, THAKOLKARAN HOUSE,
... Petitioner
2. KOCHUMARY, W/O. JOHNY -DO-DO-
Vs
1. STATE OF KERALA, THROUGH THE SUB
... Respondent
For Petitioner :SRI.T.N.MANOJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No. 4197 of 2010
===============================
DATED: 04.08.2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C., the petitioners who are
accused Nos.2 and 3 in Crime No.397/2010 of Mala Police Station for
offences punishable under Secs.120B,166,464,466 and 474 read with 34
IPC, seek anticipatory bail.
2. I heard the learned counsel for the petitioners and the learned
Public Prosecutor.
3. Having regard to the allegations levelled against the
petitioners, the relative conduct of the parties, the nature of the legal injury
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 the petitioners 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:
B. A.No. 4197 of 2010 -:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
2. The petitioners shall make themselves available
for interrogation including custodial
interrogation as and when required by the
Investigating Officer.
3. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they attempt
to tamper with the evidence for the prosecution.
4. The petitioners shall not commit any offence
while on bail.
5. Before the expiry of the aforesaid period, the
petitioners shall surrender before the Magistrate
concerned and seek regular bail.
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.
sj