High Court Kerala High Court

Pankajakshan vs State Of Kerala on 20 April, 2010

Kerala High Court
Pankajakshan vs State Of Kerala on 20 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2237 of 2010()


1. PANKAJAKSHAN, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE SHO, KORATTY POLICE STATION,

                For Petitioner  :SMT.DHANYA P.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :20/04/2010

 O R D E R
                     V.K. MOHANAN, J.
              ----------------------------------------
            Bail Application No. 2237 of 2010
             -----------------------------------------
         Dated this the 20th day of April, 2010

                           O R D E R

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

petitioner, who is the accused in Crime No.182/2010 of

Koratty Police Station for an offence punishable under

Sec.420 r/w 34 of I.P.C., seeks anticipatory bail.

2. I have heard the learned counsel for the

petitioner and the learned Public Prosecutor.

3. Having regard to the nature of the allegations

levelled against the petitioner and the other circumstances

of the case, I am inclined to grant anticipatory bail to the

petitioner. Accordingly, a direction is issued to the officer-

in-charge of the police station concerned to release the

petitioner on bail for a period of one month in the event of

his arrest in connection with the above case on his

executing a bond for Rs.25,000/- (Rupees Twenty Five

Thousand only) with two solvent sureties each for the like

B.A.No. 2237 of 2010
-:2:-

amount to the satisfaction of the said officer and subject to

the following conditions:

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 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. The petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This is application is allowed as above.

V.K.MOHANAN,
JUDGE
ami/