High Court Kerala High Court

Praveen @ Kichu vs State Of Kerala on 27 May, 2009

Kerala High Court
Praveen @ Kichu vs State Of Kerala on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1888 of 2009()


1. PRAVEEN @ KICHU, AGED 24 YEARS,
                      ...  Petitioner
2. PRAVEEN @ SAJU, AGED 25 YEARS,
3. VINOD @ AMBI, AGED 25 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :27/05/2009

 O R D E R
                      K.T.SANKARAN, J.

               -----------------------------------------
                       B.A.No. 1888 of 2009
               -----------------------------------------

               Dated this the 27th May, 2009

                            O R D E R

This is an application for anticipatory bail under Section

438 of the Code of Criminal Procedure. The petitioners are the

accused in Crime No. 45/2009 of Maranalloor Police Station.

2. The offences alleged against the petitioners are under

Sections 452, 354, 341, 323, 324 and 427 read with 34 of the

Indian Penal Code.

3. Learned counsel for petitioners submitted that the

incident is alleged to have occurred on 27.2.2009 and the

matter was reported to the police only on 2.3.2009. Wound

certificate issued by the medical officer on 27.2.2009 does not

show any external injury on the de facto complainant. The

contention of the petitioners is that the case was foisted

against them and Section 452 IPC is included only to see that

the petitioners are not released on bail.

BA.1888/09 2

4. Taking into account the facts and circumstances of the

case, the nature of the offences, the injury sustained and other

circumstances, I am of the view that anticipatory bail can be

granted to the petitioners. There will be a direction that in the

event of the arrest of the petitioners, the officer in charge of

the police station shall release them on bail for a period of one

month on their executing bond for Rs.25,000/- each with two

solvent sureties for the like amount to the satisfaction of the

officer concerned, subject to the following conditions:

A) The petitioners shall report before the

investigating officer between 9 AM and 11

AM on all Mondays, till the final report is

filed or until further orders;

B) The petitioners shall appear before the

investigating officer for interrogation as

and when required;

C) The petitioners shall not try to influence the

prosecution witnesses or tamper with the

evidence;

D) The petitioners shall not commit any offence

or indulge in any prejudicial activity while

on bail.

BA.1888/09 3

E) On the expiry of the period mentioned

above, the petitioners shall surrender

before the Magistrate concerned and seek

regular bail.

F) In case of breach of any of the conditions

mentioned above, the bail shall be liable to

be cancelled.

The Bail Application is allowed as above.

K.T.SANKARAN, JUDGE
vgs.