IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2206 of 2007()
1. MANIKUTTAN @ PRATHYUSH,
... Petitioner
2. KRISHNADAS, S/O.KRISHNAN,
3. K.JANARDHANAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :24/04/2007
O R D E R
K.R. UDAYABHANU, J.
------------------------------------------------------
B.A.NO 2206 OF 2007
------------------------------------------------------------
DATED THIS THE 24TH DAY OF APRIL 2007
ORDER
This is an application for anticipatory bail under Section 438 Cr.P.C.
The petitioners are the accused in Crime No. 180/07 of Ottappalam Police
Station on the basis of a private complaint. The offences alleged are under
Sections 308, 506 (i) r/w 34 of I.P.C. It is submitted that only certain
abrasions have been sustained by the rider as well as the pillion rider of the
two wheeler involved.
2. On hearing both sides, I am of the view that the petitioners are to be
granted the order sought for.
3. It is hereby directed that in the event of arrest of the petitioners in
connection with Crime No. 180/2007, they shall be released on bail by the
officer concerned on executing a bond for Rs.25,000/- each with two solvent
sureties each for the like amount to the satisfaction of the above officer. It is
further stipulated that the petitioners shall appear before proper court and
seek bail within a period of thirty days. They shall make available for
interrogation by the police officer. They shall not in any manner interfere
with the investigation.
K.R.UDAYABHANU.
RV JUDGE.