IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5896 of 2009()
1. KUNJABDULLA, S/O.IBRAHIM HAJI,
... Petitioner
2. AYISHA, W/O.KUNJABDULLA,
3. NAJMA, W/O.NAZAR, AGED 26 YEARS,
Vs
1. STATE REPRESENTED BY S.I. OF POLICE,
... Respondent
For Petitioner :SRI.ZUBAIR PULIKKOOL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :20/10/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 5896 OF 2009
------------------------------------------------------
Dated this the 20th day of October, 2009
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. Petitioners are accused No.1 to 3
in Crime No.695 of 2009 of Vatakara Police Station.
2. The offence alleged against the petitioners is under Section
313 read with Section 34 of the Indian Penal Code.
3. The de facto complainant is the daughter of accused Nos.1
and 2 and the sister of accused No.3.
4. Heard the learned counsel for the petitioners and the
learned Public Prosecutor.
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 petitioners. There
will be a direction that in the event of the arrest of the petitioners, the
B.A. NO. 5896 OF 2009
:: 2 ::
officer in charge of the police station shall release them on bail on
their executing bond for Rs.10,000/- 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 appear before the investigating
officer for interrogation as and when required;
b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioners shall not commit any offence or indulge
in any prejudicial activity while on bail;
d) 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
ahz/