IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1206 of 2007()
1. MADHAVAN, S/O.ACHUTHAN, AGED 62 YEARS,
... Petitioner
2. RENJAN, S/O.MADHAVAN, AGED 28,
3. SAIJU, S/O.SREEDHARAN, AGED 35 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.PAUL K.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1206 OF 2007 A
````````````````````````````````````````````````````
Dated this the 1st day of March, 2007
O R D E R
Petitioners, who are accused Nos.8 to 10 in Crime
No.89/2007 of Vaikom Police Station for offences punishable under
Sections 120B and 420 read with section 34 IPC, seek anticipatory bail.
2. In as much as this court had granted anticipatory bail to the
petitioners in similar crimes, I see no reason for the petitioners herein
should be treated differently. 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:
a. Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
b. Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.
BA.1206/07
: 2 :
c. Petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
d. Petitioners shall not commit any
offence while on bail.
e. 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. RAMKUMAR, JUDGE)
aks