IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7014 of 2009()
1. NAZEER.V.K., AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, SHO, ERNAKULAM
... Respondent
For Petitioner :SRI.GEORGE SEBASTIAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :18/03/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7014 OF 2009
------------------------------------------------------
Dated this the 18th day of March, 2010
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.2015 of 2009 of Ernakulam Town North Police Station.
2. The offences alleged against the petitioner are under
Sections 406, 420, 465, 468 and 471 of the Indian Penal Code.
3. When the Bail Application came up for hearing on
4.3.2010, 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 AM on 9th and 10th
March, 2010.
B.A. NO. 7014 OF 2009
:: 2 ::
Post on 16.3.2010.
It is submitted by the learned Public Prosecutor
that the petitioner will not be arrested until further
orders in connection with Crime No.2015 of 2009 of
Ernakulam Town North Police Station.
The petitioner shall produce copy of this order
before the investigating officer.”
4. It is submitted by the learned counsel for the petitioner as
well as the learned Public Prosecutor that the direction in the order
dated 4.3.2010 has been complied with by the petitioner.
5. Taking into account the facts and circumstances of the
case, the nature of the offence and also taking note of the fact that
the direction in the order dated 4.3.2010 has been complied with by
the petitioner, 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:
B.A. NO. 7014 OF 2009
:: 3 ::
a) The petitioner shall appear before the investigating
officer for interrogation as and when required;
b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioner 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
ahz/