High Court Kerala High Court

Ratheesh P.P vs Station House Officer on 28 September, 2010

Kerala High Court
Ratheesh P.P vs Station House Officer on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5840 of 2010()


1. RATHEESH P.P.,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.M.C.RATNAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/09/2010

 O R D E R
                        V. RAMKUMAR, J.
                     = = = = = = = = = = =
                     B.A. No.5840 of 2010
                = = = = = = = = = = = = = =
            Dated:28th day of September, 2010

                             O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,

who is the 1st accused in Crime No.649/2010 of Valapattanam

Police Station for offences punishable under Sections 498(A) and

406 read with 34 I.P.C., seeks anticipatory bail.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the injury sustained and the other circumstances of the

case, I am inclined to grant anticipatory bail to the petitioner.

Accordingly, a direction is issued to the officer-in-charge of the

police station concerned to release the petitioner on bail for a

period of one month in the event of his arrest in connection with

the above case on his executing a bond for Rs.15,000/- (Rupees

fifteen thousand only) with two solvent sureties each for the like

amount to the satisfaction to the said officer and subject to the

following conditions:-

B.A. No.5840 of 2010
2

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself available for
interrogation including custodial interrogation as
and when required by the Investigating Officer.

3. The petitioner shall not influence or intimidate
the prosecution witnesses nor shall he attempt
to tamper with the evidence for the
prosecution.

4. The petitioner shall not commit any offence
while on bail.

5. Before the expiry of the aforesaid period of one
month, the Petitioner shall surrender before
the Magistrate concerned and seek regular bail.

If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

This application is allowed as above.

                                         V.RAMKUMAR,         JUDGE.
dmb