IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 264 of 2011()
1. RAJAN.P.V, AGED 47 YEARS,
... Petitioner
2. SHOBA.P.V, AGED 45 YEARS,
3. OMANA,P.V, AGED 42 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :20/01/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------------
Bail Application No.264 of 2011
-----------------------------------------------------
Dated this the 20th day of January, 2011
ORDER
In this Petition filed under Sec.438 Cr.P.C. the petitioners
who are accused Nos.1 to 3 in Crime No.13 of 2011 of
Payyannur Police Station for an offence punishable under
Section 498-A 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. After evaluating the factors and parameters which are
to be taken into consideration in the light of paragraph 122 of
the verdict dated 2-12-2010 of the Apex Court in Siddharam
Satlingappa Mhetre v. State of Maharashtra and Others
(2010 (4) KLT 930), 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 the
petitioners on bail in the event of their arrest in connection
with the above case on each of them executing a bond for
`25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the said
officer and subject to the following conditions:-
Bail Appln.No.264/2011
-:2:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioners shall make themselves available
for interrogation including custodial
interrogation as and when required by the
Investigating Officer.
3. The petitioners shall not influence or
intimidate the prosecution witnesses nor shall
they attempt to tamper with the evidence for
the prosecution.
4. The petitioners shall not commit any offence
while on bail.
5. The bail granted pursuant to this order shall
be in force till the end of the trial of the case
unless and until it is cancelled by this Court
in accordance with paragraph 103 of the
verdict in Siddharam Satlingappa Mhetre’s
case (supra).
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.
skj