IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 315 of 2007()
1. NITHIN. S.NAIR, S/O.SASIDHARAN NAIR
... Petitioner
2. SOUDAMINI AMMA, W/O. SASIDHARAN NAIR
3. SASIDHARAN NAIR, 'ISWARYA',
4. JITHIN S.NAIR, S/O. SASIDHARAN NAIR
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 315 of 2007
- - - - - - - - - - - - - - - -
DATED: 19-01-2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners who
are accused Nos. 1 to 4 in Crime No. 711 of 2006 of Kottarakkara
Police Station for an offence punishable under Sec. 498 (A) read with
34 I.P.C., seek anticipatory bail.
2. I 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. 10,000/- (Rupees ten 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, 3 and 4 shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. Petitioners shall make themselves available for interrogation
Bail A.No.315 of 2007 -:2:-
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.
Sd/- V.RAMKUMAR,
JUDGE.
/true copy/
P.A. to Judge.
ani.