High Court Kerala High Court

Phiip vs State Of Kerala on 30 June, 2009

Kerala High Court
Phiip vs State Of Kerala on 30 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3501 of 2009()


1. PHIIP, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/06/2009

 O R D E R
                          K.T.SANKARAN, J.
                      ------------------------------
                         B.A.No.3501 of 2009
                    --------------------------------
                Dated this the 30th day of June, 2009




                                ORDER

This is an application for anticipatory bail under Section 438 of

the Code of Criminal Procedure. The petitioner is the accused in Crime

No.42 of 2009 of Devikulam Police Station.

2. The offences alleged against the petitioner are under

Sections 417 and 420 of the Indian Penal Code.

3. The case of the defacto complainant is that the petitioner

promised to marry her in September 2007 and took away some of her

gold ornaments and cash of Rs.30,000/-. The FI statement was

recorded on 4.4.2009. The FI statement would also indicate that she

had sexual contacts with the accused with her consent.

4. Taking into account the facts and circumstances of the

case, the nature of the offence and other circumstances, I am of the

view that anticipatory bail can be granted to the petitioner. There will

be a direction that in the event of the arrest of the petitioner, the

officer in charge of the police station shall release him on bail on his

executing bond for Rs.25,000/- with two solvent sureties for the like

BA No.3501 /2009 2

amount to the satisfaction of the officer concerned, subject to the

following conditions:

a) The petitioner shall appear before the investigating officer for
interrogation as and when required;

b) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;

c) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;

d) In case of breach of any of the conditions mentioned above, the
bail shall be liable to be cancelled.

The Bail Application is allowed to the extent indicated above.

K.T.SANKARAN,
JUDGE
csl