High Court Kerala High Court

Ramachandran vs The State Of Kerala on 19 November, 2007

Kerala High Court
Ramachandran vs The State Of Kerala on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6976 of 2007()


1. RAMACHANDRAN, AGED 60,
                      ...  Petitioner
2. MALATHY, W/O.RAMACHANDRAN,
3. JAYALAKSHMI, D/O.RAMACHANDRAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :19/11/2007

 O R D E R
                             R.BASANT, J.
                          ----------------------
                        B.A.No.6976 of 2007
                    ----------------------------------------
           Dated this the 19th day of November 2007

                               O R D E R

Application for anticipatory bail. The petitioners are

accused 2 to 4. Altogether there are seven accused persons.

First accused is allegedly the principal offender. The accused

faces allegations under Section 420 I.P.C.

2. I have already adverted to the relevant facts in detail

while considering the application for anticipatory bail of the fifth

accused. As per order dated 25/10/2007 in B.A.No.6449/07, the

said accused was granted anticipatory bail. This order must be

read in continuation of that order. I am not hence adverting to

facts in greater detail in this order.

3. The learned counsel for the petitioners prays, the

learned Public Prosecutor does not oppose the said prayer and I

am satisfied that the petitioners can be granted anticipatory bail

subject to identical terms and conditions.

4. In the result, this petition is allowed. Following

directions are issued under Section 438 Cr.P.C in favour of the

petitioners.

i) Petitioners shall surrender before the learned

Magistrate having jurisdiction at 11 a.m on 26/11/2007. They

B.A.No.6976/07 2

shall be released on regular bail on condition that they execute

bonds for Rs.25,000/-(Rupees twenty five thousand only) each

with two solvent sureties each for the like sum to the satisfaction

of the learned Magistrate.

ii) The petitioners shall make themselves available for

interrogation before the investigating officer between 10 a.m

and 1 p.m on 27/11/2007 and 28/11/2007 and thereafter as and

when directed by the investigating officer in writing to do so.

(iii) If the petitioners do not appear before the learned

Magistrate as directed in clause (i), directions issued above shall

thereafter stand revoked and the police shall be at liberty to

arrest the petitioners and deal with them in accordance with law,

as if these directions were not issued at all.

(iv) If they were arrested prior to 26/11/2007, they shall

be released from custody on their executing a bond for

Rs.25,000/- (Rupees twenty five thousand only) without any

sureties, undertaking to appear before the learned Magistrate on

26/11/2007.

(R.BASANT, JUDGE)
jsr

B.A.No.6976/07 3

B.A.No.6976/07 4

R.BASANT, J.

CRL.M.CNo.

ORDER

21ST DAY OF MAY2007