High Court Kerala High Court

Murali N.V. vs The Sub Inspector Of Police on 12 October, 2010

Kerala High Court
Murali N.V. vs The Sub Inspector Of Police on 12 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5760 of 2010()


1. MURALI N.V., S/O.LATE VELAYUDHAN,
                      ...  Petitioner
2. VILASINI, W/O.LATE VELAYUDAN,
3. BALAKRISHNAN N.V.,
4. LATHA, W/O.BALAKRISHNAN,
5. VIMALA, W/O.RAJESH,

                        Vs



1. THE SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.5760 of 2010
                 - - - - - - - - - - - - - - - -
                         DATED: 12.10.2010

                               O R D E R

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

are the accused in Crime No.1757/2010 of Panangad Police Station

for an offence punishable under Sec.498A I.P.C., seek anticipatory

bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Out of the five petitioners all except petitioners 1 and

3 who are accused Nos.1 and 4 have been arrested by the Police. If

so the request for anticipatory bail by the petitioners 2,4 and 5

cannot be granted and is accordingly disallowed. Having regard to

the nature of the allegations levelled against the petitioners 1and 3

and the other circumstances of the case, I am inclined to grant

anticipatory bail to the petitioners 1 and 3. Accordingly, a direction

is issued to the officer-in-charge of the police station concerned to

release petitioners 1 and 3 on bail for a period of one month in the

event of their arrest in connection with the above case on each of

Bail A.No.5760/2010 -:2:-

them executing a bond for Rs. 15,000/- (Rupees fifteen thousand

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

satisfaction to the said officer and subject to the following

conditions:

1. Petitioners 1 and 3 shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.



             2.   Petitioners 1 and 3
             available
             interrogation asinterrogation
                          for            shallincluding themselves
                                               make
                                                          custodial
                                 and when       required by the
             Investigating Officer.


3. Petitioners 1 and 3 shall not influence or
intimidate the prosecution witnesses nor shall they
attempt to tamper with the evidence for the
prosecution.

4. Petitioners 1 and 3 shall not commit any
offence while on bail.

5. Petitioners 1 and 3 shall surrender before the
Magistrate concerned and seek regular bail in the
meanwhile.

If the petitioners 1 and 3 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.

sj