High Court Kerala High Court

Kallidumbil Abdulla vs The Sub Inspector Of Police on 14 September, 2009

Kerala High Court
Kallidumbil Abdulla vs The Sub Inspector Of Police on 14 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5117 of 2009()


1. KALLIDUMBIL ABDULLA, S/O.ABU KALLIDUMBIL
                      ...  Petitioner
2. M.M.HAMEED, S/O. MUHAMMED AGED 35 YEARS

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  : No Appearance

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

 Dated :14/09/2009

 O R D E R
                       K.T. SANKARAN, J.
                     ---------------------------
                     B.A. No. 5117 of 2009
                 ------------------------------------
           Dated this the 14th day of September, 2009


                            O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos. 2 and 3 in Crime No.171/2009 of Mavoor Police

Station.

2. The offences alleged against the petitioners are under

Sections 454 and 380 read with Section 34 of the Indian Penal

Code.

3. The first accused is the husband of the defacto

complainant. Accused No. 2 is the person who entered into an

agreement for sale with the first accused. Third accused is the

helper of the second accused and a witness to the agreement. It

would appear that the first accused and his wife, the defacto

complainant, are on logger heads and there are litigations

between them.

4. Heard the learned counsel for the petitioner and the

learned Public Prosecutor. I have also perused the Case Diary.

B.A. No. 5117 of 2009 2

4. 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

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

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

station shall release them on bail on their executing bond for Rs.

25,000/- each with two solvent sureties for the like amount to

the satisfaction of the officer concerned, subject to the following

conditions:

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

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

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

D) The petitioners 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.

B.A. No. 5117 of 2009 3

The Bail Application is allowed to the extent indicated

above.

K.T. SANKARAN, JUDGE

ln