IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3127 of 2008()
1. KRISHNA BHATT, S/O.SHANKARA BHATT,
... Petitioner
2. SMT.LAKSHMI BHATT,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :16/05/2008
O R D E R
V. K.MOHANAN, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 3127 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of May, 2008.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are the 2nd and 3rd accused in Crime No. 105/2008 of
Badiadukka Police Station for offences punishable under Sections
294(b), 323, 406, 498(a) and 506(part-II) read with Section 34
I.P.C., seek anticipatory bail.
2. I have 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
B.A. No. 3127 OF 2008
2
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 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 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.K.MOHANAN,
JUDGE
ttb