IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7449 of 2006()
1. M.J.AJAYAGOSH, S/O.JANARDHANAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.T.M.CHANDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7449 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 18TH DAY OF DECEMBER, 2006
O R D E R
Petitioner who is the second accused in Crime No.6/02 of
Irinjalakuda Police Station for offences punishable under sections 406
420 and 472 IPC, seeks anticipatory bail. Originally the case was
registered only against the wife of the petitioner for an offence
punishable under section 472 IPC. During the trial of the case, the
Police had conducted further investigation revealing the involvement of
the petitioner herein as well and also the commission of the other
offences.
2. Heard both sides. I am inclined to grant anticipatory bail
to the petitioner, provided he co-operates with the investigation of the
case. Accordingly, a direction is issued to the officer-in-charge of the
police station concerned to release the petitioner on bail for a period of
one month in the event of his arrest in connection with the above
case on his executing a bond for Rs.10,000/- with two solvent sureties
each for the like amount to the satisfaction of the said officer and
subject to the following conditions:
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
B.A.NO.7449/06 Page numbers
2. Petitioner shall make himself available for
interrogation as and when required by the Investigating
Officer.
3. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
4. Petitioner shall not commit any offence while on
bail.
5. Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
6. Petitioner shall surrender before the Investigating
Officer on any day between 19.12.2006 and 22.12.2006
for the purpose of custodial interrogation and recovery, if
any.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
V.RAMKUMAR,JUDGE.
dsn