High Court Kerala High Court

Kumaran vs State Of Kerala on 21 December, 2006

Kerala High Court
Kumaran vs State Of Kerala on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7573 of 2006()


1. KUMARAN, AGED 65,
                      ...  Petitioner
2. SARADHA, AGED 56,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.VIJU ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2006

 O R D E R
                                    V. RAMKUMAR, J.

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

                      Bail Application NO. 7573 of 2006

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

                                 DATED:  21-12-2006


                                          O R D E R

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

are accused Nos. 2 and 3 in Crime No. 321 of 2006 of Thrithala

Police Station for an offence punishable under Sec.498 (A) read with

Sec. 34 I.P.C., 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 subject to the following conditions:

1. The first petitioner 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.

Bail A.No.7573 of 2006 -:2:-

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.

Sd/- V.RAMKUMAR,

JUDGE.

ani.

/true copy/

P.A. to Judge.