IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6139 of 2009()
1. MANOJ.K, AGED 29 YEARS, S/O.KUTTAPPAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.V.DILEEP
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. 6139 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 the
accused in Crime No. 645/2009 of Sasthamcotta Police Station.
2. The offences alleged against the petitioner are under
Sections 379 and 188 of the Indian Penal Code and Section 12
read with Section 20 and 21 of the Kerala Protection of River
Banks and Regulation of Removal of Sand Act, 2001.
3. When the Bail Application came up for hearing on
26.10.2009, 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
appear 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.
B.A. No. 6139 of 2009 2
It is submitted by the learned Public
Prosecutor that the petitioner will not be
arrested until further orders in connection with
Crime No. 645/2009 of Sasthamcotta Police
Station, Kollam.
Hand over copy of this order to both
sides.”
4. The learned counsel for the petitioner as well as the
learned Public Prosecutor submitted that the petitioner has
complied with the directions contained in the order dated
26.10.2009.
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
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 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.A. No. 6139 of 2009 3
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
ln