IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6408 of 2009()
1. LIJITH, AGED 23, YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.DILEEP P.PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :10/11/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 6408 of 2009
------------------------------------
Dated this the 10th day of November, 2009
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioner is accused
No.7 in Crime No.497/2009 of Chathannoor Police Station,
Kollam.
2. The offences alleged against the petitioner are under
Sections 143, 144, 147, 148, 447, 452, 324, 427 and 506(ii)
read with Section 149 of the Indian Penal Code and Section 27
of the Arms Act.
3. As per the order dated 28/10/2009 in B.A. No.5382
of 2009, anticipatory bail was granted to accused Nos.1,3,4, 5
and 6.
4. When the Bail Application came up for hearing on
30/10/2009, the following order was passed:
“After having heard the learned counsel for the
petitioner and the learned Public Prosecutor, I am of
the view that before disposing of the Bail Application,
an opportunity should be given to the petitioner to
B.A. No. 6408/2009
2appear before the investigating officer. Accordingly,
there will be a direction to the petitioner to appear
before the investigating officer at 9 A.M. on 4th and 5th
November, 2009.
Post on 10/11/2009.
It is submitted by the learned Public Prosecutor
that the petitioner will not be arrested until further
orders in connection with Crime No.497 of 2009 of
Chathannoor Police Station.”
5. The learned counsel for the petitioner and the learned
Public Prosecutor submitted that the petitioner has complied with
the directions contained in the order dated 30/10/2009.
6. 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 petitioner.
There will be a direction that in the event of the arrest of the
petitioner, the officer in charge of the police station shall release
him on bail on his executing bond for Rs.15,000/- with two
solvent sureties for the like amount to the satisfaction of the
B.A. No. 6408/2009
3
officer concerned, subject to the following conditions:
A) The petitioner 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 petitioner shall appear before the
investigating officer for interrogation as and
when required;
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner 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.
The Bail Application is allowed to the extent indicated
above.
K.T. SANKARAN, JUDGE
scm