IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7571 of 2009()
1. RADHARISHNA KURUP, S/O. VELAYUDHAKURUP,
... Petitioner
2. LALITHAMMA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.B.CHANDRA LAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/01/2010
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 7571 OF 2009
------------------------------------------------------
Dated this the 4th day of January, 2010
O R D E R
This is an application for anticipatory bail under Section 438 of
the Code of Criminal Procedure. Petitioners are accused Nos.2 and
3 in Crime No.608 of 2009 of Sakthikulangara Police Station.
2. The offences alleged against the petitioners are under
Sections 498A and 323 read with Section 34 of the Indian Penal
Code.
3. The petitioners are the father-in-law and mother-in-law of
the de facto complainant.
4. Heard the learned counsel for the petitioners and the
learned Public Prosecutor.
5. 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 petitioners.
B.A. NO. 7571 OF 2009
:: 2 ::
6. 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 on their executing bond for Rs.10,000/- 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 appear before the investigating
officer for interrogation as and when required;
b) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioners 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
ahz/