High Court Kerala High Court

Ramesh Babu vs State Of Kerala Represented By Its on 25 November, 2009

Kerala High Court
Ramesh Babu vs State Of Kerala Represented By Its on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6301 of 2009()


1. RAMESH BABU, AGED 28 YEARS,
                      ...  Petitioner
2. GEETHA, AGED 26 YEARS,
3. SUSHEELA, AGED 50 YEARS,

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :25/11/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 6301 of 2009
                ------------------------------------
            Dated this the 25th day of November, 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 accused

Nos. 2 to 4 in Crime No.306/2009 of Parassala Police Station,

Thiruvananthapuram.

2. The offence alleged against the petitioners is under

Section 304B read with Section 34 of the Indian Penal Code.

3. When the Bail Application came up for hearing on

03/11/2009, the following order was passed:

“After having heard the learned counsel for the

petitioners and the learned Public Prosecutor, I am of

the view that before disposing of the Bail Application,

an opportunity should be given to the petitioners to

appear before the investigating officer. Accordingly,

there will be a direction to the petitioners to appear

before the investigating officer at 9 A.M. on 8th and

9th November, 2009.

Post on 13/11/2009.

B.A. No. 6301/ 2009
2

It is submitted by the learned Public Prosecutor

that the petitioners will not be arrested until further

orders in connection with Crime No.306 of 2009 of

Parassala Police Station.”

4. It is submitted by the learned counsel for the

petitioners and the learned Public Prosecutor that the petitioners

have complied with the direction contained in the order dated

03/11/2009.

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.

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 a bond for Rs.15,000/- 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 A.M and 11 A.M.
on alternate Mondays, till the final report is filed
or until further orders;

B.A. No. 6301/ 2009
3

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.

E) 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

scm