IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5992 of 2010()
1. P.KUNHABDULLA,AGED 37 YEARS,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,BAKE POLICE
... Respondent
For Petitioner :SRI.T.MADHU
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * * * * *
Bail Application No.5992 of 2010
* * * * * * * * * * * * * * * * * *
Dated this the 24th day of September, 2010
ORDER
Petitioner, who is the 1st accused in Crime No.153/2008 of
Bakel Police Station for an offence punishable under Section 498A
I.P.C, seeks anticipatory bail. Consequent on the non-
appearance of the petitioner before the J.F.C.M Court-II, Hosdurg
in C.C.No.736/2008, non-bailable warrant of arrest are pending
against the petitioner.
2. Anticipatory bail cannot be granted to nullify the
process issued by a court of competent jurisdiction. There is no
reason why the petitioner should not surrender before the J.F.C.M
Court-II, Hosdurg and seek regular bail. Accordingly, if the
petitioner surrenders before the J.F.C.M Court-II, Hosdurg and
files an application for regular bail within two weeks from today,
the learned Magistrate shall preferably on the same date on
which the application is filed, release the petitioner on bail on his
executing a bond for Rs.15,000/- (Rupees fifteen thousand only)
with two solvent sureties each for the like amount to the
satisfaction of the Magistrate and subject to the following
conditions:-
Bail Application No.5992 of 2010
2
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m. on
all Wednesdays.
2. The petitioner shall make himself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.
3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
4. The petitioner shall not commit any offence
while on bail.
5. If the petitioner commits breach of any of the
above conditions, the bail granted to him shall be
liable to be cancelled.
This petition is disposed of as above.
V. RAMKUMAR,
(JUDGE)
dmb