IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 276 of 2007()
1. NEEMA SUJITH, W/O. SUJITH,
... Petitioner
2. VASUDEVAN, S/O. KANARUI, AGED 72 YEARS,
3. PUSHPAJA, W/O. VASUDEVAN,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SMT.K.K.CHANDRALEKHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :18/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.276 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 18th DAY OF JANUARY, 2007
O R D E R
Petitioners who are accused 2 to 4 in Crime No.618/06 of Kannur
Town Police Station for an offence punishable under section 420 read
with section 34 IPC, seek anticipatory bail. The accused are alleged to
have cheated the de facto complainant by getting overseas
employment in a Company which was closed soon after the
commencement of service.
2. In as much as the case is originated on a private complaint
filed and the de facto complainant was able to secure employment
through the petitioners, although the same did not last long, 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 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.10,000/- with two solvent sureties each
for the like amount to the satisfaction of the said officer and subject to
the following conditions:
1. 2nd petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
B.A.NO. Page numbers
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.RAMKUMAR,JUDGE.
dsn