High Court Kerala High Court

P.S.Sulaiman vs State Of Kerala on 9 January, 2007

Kerala High Court
P.S.Sulaiman vs State Of Kerala on 9 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7789 of 2006()


1. P.S.SULAIMAN, AGED 55 YEARS,
                      ...  Petitioner
2. BAIJU P.S., S/O.SULAIMAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :09/01/2007

 O R D E R


                                 V.Ramkumar, J.

                 ========================

                             B.A.No. 7789 of 2006

                 ========================


               Dated this the 9th day of January,  2007.


                                        ORDER

In this petition, filed under Section 438 Cr.P.C., the petitioners,

who are accused Nos. 1 and 2 in Crime No.321 of 2006 of Peerumedu

Police Station for an offence punishable under Section 420 read with

Section 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/- with two solvent sureties

each for the like amount to the satisfaction to the said officer and

subject to the following conditions:

1. Petitioners shall report before the Investigating

Officer between 9 a.m. and 11 a.m. on all Wednesdays.

BA 7789/06 -: 2 :-

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.

ess 9/1

BA 7789/06 -: 3 :-

V.Ramkumar,

Judge.

ess