High Court Kerala High Court

Midhun Raj vs The State Of Kerala on 25 November, 2009

Kerala High Court
Midhun Raj vs The State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6788 of 2009()


1. MIDHUN RAJ, S/O.MAHILA MANI,
                      ...  Petitioner
2. MAHILA MANI, W/O.VIJAYARAJAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.GIRISH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :25/11/2009

 O R D E R
                        K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.6788 of 2009
                  ---------------------------------------------
           Dated this the 25th day of November, 2009



                               ORDER

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are

accused Nos.1 and 2 in Crime No.1108 of 2009 of

Karunagappally Police Station.

2. The offences alleged against the petitioners are under

Sections 323 and 498A read with Section 34 of the Indian Penal

Code.

3. Heard the learned counsel for the petitioners and the

learned Public Prosecutor.

4. 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 petitioners.

There will be a direction that in the event of the arrest of

the petitioners, the officer in charge of the police station shall

release them on bail on their executing bond for Rs.10,000/-

each with two solvent sureties for the like amount to the

BA No.6788/2009 2

satisfaction of the officer concerned, subject to the following

conditions:

a) The petitioners shall appear before the investigating officer
for interrogation as and when required;

b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;

c) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;

d) 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
csl