High Court Kerala High Court

Jose vs State Of Kerala Represented By on 7 June, 2007

Kerala High Court
Jose vs State Of Kerala Represented By on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3404 of 2007()


1. JOSE, AGED 40 YEARS, S/O MATHAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/06/2007

 O R D E R
                                  V. RAMKUMAR, J.

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

                      Bail Application NO. 3404 of 2007

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

                                DATED: 07-06-2007


                                       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. 519/2007 of Kunnamkulam Police

Station for an offence punishable under Section 498A 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 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. 10,000/- (Rupees ten thousand only) with

two solvent sureties each for the like amount to the satisfaction to the

said 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.NO.3404/2007 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.

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.

css/