High Court Kerala High Court

K.T.Thankachan vs The State Of Kerala on 16 December, 2009

Kerala High Court
K.T.Thankachan vs The State Of Kerala on 16 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5903 of 2009()


1. K.T.THANKACHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/12/2009

 O R D E R
                      K.T. SANKARAN, J.
                    ---------------------------
                    B.A. No. 5903 of 2009
                ------------------------------------
           Dated this the 16th day of December, 2009


                           O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioner is the

accused in Crime No. 208/2009 of Kumarakam Police Station,

Kottayam.

2. The offences alleged against the petitioner are under

Sections 324 and 308 of the Indian Penal Code.

3. When the Bail Application came up for hearing on

02.12.2009, the following order was passed:

“After having heard the learned counsel

for the petitioner and the learned Public

Prosecutor, I am of the view that before

disposing of the Bail Application, an

opportunity should be given to the petitioner

to appear before the investigating officer.

Accordingly, there will be a direction to the

petitioner to appear before the investigating

officer at 9 A.M. on 10.12.2009 and

11.12.2009. The petitioner shall produce

copy of this order before the investigating

officer.

B.A. No. 5903 of 2009 2

Post on 16.12.2009.

It is submitted by the learned Public

Prosecutor that the petitioner will not be

arrested until further orders in connection

with Crime No.208/2009 of Kumarakam

Police Station, Kottayam.

Hand over copy to both sides.”

4. It is submitted by the learned counsel for the petitioner

and the learned Public Prosecutor that the petitioner has

complied with the direction contained in the order dated

02.12.2009.

5. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am

of the view that anticipatory bail can be granted to the

petitioner. There will be a direction that in the event of the

arrest of the petitioner, the officer in charge of the police

station shall release him on bail on his executing bond for

Rs.15,000/- with two solvent sureties for the like amount to the

satisfaction of the officer concerned, subject to the following

conditions:

A) The petitioner shall report before the
investigating officer between 9 A.M and 11
A.M. on alternate Mondays, till the final report
is filed or until further orders;

B.A. No. 5903 of 2009 3

B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;

C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.

D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.

E) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

ln