High Court Kerala High Court

Kappadan Balakrishnan vs The Sub Inspector Of Police on 4 October, 2007

Kerala High Court
Kappadan Balakrishnan vs The Sub Inspector Of Police on 4 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6017 of 2007(K)


1. KAPPADAN BALAKRISHNAN,
                      ...  Petitioner
2. M.P.BAIJU,S/O. BALAKRISHNAN, RESIDING
3. M.P.LIJU,RESIDING AT DO...DO...
4. M.P.RIJU,RESIDING
5. N.BIJU,S/O. KUNHIKANNAN,

                        Vs



1. THE SUB INSPECTOR OF POLICE
                       ...       Respondent

2. STATE REP.BY PUBLIC PROSECUTOR

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT

 Dated :04/10/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 6017 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 4th day of October, 2007

                                  O R D E R

Application for anticipatory bail. The petitioners are accused 1

to 5. They face allegations of having committed offences punishable,

inter alia, under Sections 452 and 324 I.P.C. The petitioners and the

victims are neighbours. They are related to each other also, it is

submitted. There is a boundary dispute between them. A counter

case is also registered by them. The investigation is in progress. The

petitioners apprehend imminent arrest.

2. Learned counsel for the petitioners prays, learned

Prosecutor does not oppose the said prayer and I am satisfied that

this is a fit case where directions under Section 438 Cr.P.C. can be

issued in favour of the petitioners. Appropriate conditions to

facilitate a proper, fair and expeditious investigation can, of course,

be imposed.

3. In the result:

(1) This application is allowed.

(2) The following directions are issued under Section 438

Cr.P.C.

B.A.No. 6017 of 2007
2

(a) The petitioners shall surrender before the learned Magistrate on

10.10.2007 at 11 a.m. The learned Magistrate shall release the petitioners

on regular bail on condition that they execute bonds for Rs.25,000/-

(Rupees twenty five thousand only) each with two solvent sureties each for

the like sum to the satisfaction of the learned Magistrate.

(b) The petitioners shall make themselves available for interrogation

before the Investigating Officer between 10 a.m. and 3 p.m. on 11.10.07

and 12.10.2007. During this period, the petitioners can be questioned in

custody and necessary steps for a proper investigation taken by the

Investigating Officer. Thereafter they shall appear on all Mondays and

Fridays between 10 a.m. and 12 noon for a period of two months and

subsequently as and when directed by the Investigating Officer in writing to

do so.

(d) If the petitioners do not appear before the learned Magistrate as

directed in clause (1) above, these directions shall lapse on 10.10.07 and the

police shall be at liberty thereafter to arrest the petitioners and deal with

them in accordance with law.

(b) If the petitioners were arrested prior to their surrender on

10.10.2007 as directed in clause (1) above, they shall be released on bail on

B.A.No. 6017 of 2007
3

their executing bonds for Rs.25,000/- each without any surety undertaking

to appear before the learned Magistrate on 10.10.2007.

(R. BASANT)
Judge

tm