High Court Kerala High Court

Joy vs State Of Kerala on 6 April, 2009

Kerala High Court
Joy vs State Of Kerala on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1678 of 2009()


1. JOY, THUNDUPARAMBIL HOUSE,PARUMALA.PO.
                      ...  Petitioner
2. JOHNSON, THUNDUPARAMBIL HOUSE,

                        Vs



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

                For Petitioner  :SRI.T.P.PRADEEP

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/04/2009

 O R D E R
                        V. RAMKUMAR, J.
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                     B.A. No. 1678 of 2009
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
              Dated this the 6th day of April, 2009

                              O R D E R

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

who are accused 1 and 2 in Crime No. 4/2009 of Pulikeezhu Police

Station for offences punishable under Sections 341, 323, 436 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.



       2)     Petitioners shall make       themselves available for

BA 1678/09                         -2-

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.