High Court Kerala High Court

Muhammed Sali K. vs State Of Kerala on 13 May, 2008

Kerala High Court
Muhammed Sali K. vs State Of Kerala on 13 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2902 of 2008()


1. MUHAMMED SALI K., S/O.SAYED,
                      ...  Petitioner
2. SAYED AGED 56 YEARS,
3. FATHIMA, AGED 49 YEARS,

                        Vs



1. STATE OF KERALA, REPRESENTING
                       ...       Respondent

                For Petitioner  :SRI.VINOD SINGH CHERIYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :13/05/2008

 O R D E R
                      V. K.MOHANAN, J.
                   - - - - - - - - - - - - - - - - -
              Bail Application No. 2902 of 2008
                    - - - - - - - - - - - - - - - -
           Dated this the 13th day of May, 2008.

                            O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the

petitioners who are the accused in Crime No. 164/2008 of

Kakkur Police Station for an offence punishable under Section

498 A I.P.C., seek anticipatory bail.

2. I have heard the learned counsel for the

petitioners and the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioners and the other circumstances of

the case, I am inclined to grant anticipatory bail to the

petitioners. 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.25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like amount to the

satisfaction of the said officer and subject to the following

conditions:

1. Petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

BA No. 2902 OF 2008
2

2. Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.

3. Petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.

4. Petitioners shall not commit any
offence while on bail.

5. 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.K.MOHANAN,

JUDGE

ttb