High Court Kerala High Court

K.A. Mathew vs State Of Kerala on 31 May, 2007

Kerala High Court
K.A. Mathew vs State Of Kerala on 31 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 3102 of 2007()


1. K.A. MATHEW, AGED 60 YEARS,
                      ...  Petitioner
2. RAJAN, AGED 45 YEARS,

                        Vs



1. STATE OF KERALA, REPRSENTED BY
                       ...       Respondent

                For Petitioner  :SRI.SUJITH MATHEW JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/05/2007

 O R D E R
                                 V.RAMKUMAR, J

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

                           B.A.NO.3102  of 2007

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


                  Dated this the 31st   day  of  May,  2007



                                     ORDER

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

petitioners who are the accused in Crime No.232/2004 of

Pampady Police Station for an offence punishable under

Section 379 IPC 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.

10,000/- (Rupees ten thousand only) with two solvent sureties

each for the like amount to the satisfaction to the said officer and

B.A.No. 3102/2007 :2:

subject to the following conditions:

(a). Second petitioner shall report before the

Investigating Officer between 9 a.m. and 11 a.m.

on all Wednesdays.

(b). Petitioners shall make themselves available for

interrogation as and when required by the

Investigating Officer.

(c). Petitioners shall not influence or intimidate the

prosecution witnesses nor shall they attempt to

tamper with the evidence for the prosecution.

(d). Petitioners shall not commit any offence while

on bail.

(e). Petitioners shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

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

CSS/

B.A.No. 3102/2007 :3:

css/

V.RAMKUMAR, JUDGE

css
/

B.A.No. 3102/2007 :4: