High Court Kerala High Court

Panchali vs State Of Kerala on 1 January, 2007

Kerala High Court
Panchali vs State Of Kerala on 1 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7756 of 2006()


1. PANCHALI, W/O.K.RAMAN,
                      ...  Petitioner
2. PADMANABHAN, S/O.RAMAN,
3. KRISHNANKUTTY, S/O.RAMAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/01/2007

 O R D E R
                                 V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO. 7756 OF 2006

               - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 1st   DAY OF JANUARY, 2007


                                      O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioners who

are the accused Nos.1, 3 and 4 in Crime No.472/06 of Ponnani Police

Station for offences punishable under Sections 498A and 406 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 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. Petitioners 2 and 3 shall report before the

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

Wednesdays.

B.A.NO.7756/06                      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