High Court Kerala High Court

Ratheesh vs State Of Kerala on 27 March, 2007

Kerala High Court
Ratheesh vs State Of Kerala on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1850 of 2007()


1. RATHEESH, AGED 22 YEARS,
                      ...  Petitioner
2. SATHEESH, AGED 20 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

3. CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.K.ABDUL JAWAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/03/2007

 O R D E R
                                 V. RAMKUMAR, J.


                     ````````````````````````````````````````````````````

                             B.A. No. 1850 OF 2007 A

                     ````````````````````````````````````````````````````

                     Dated this the 27th day of March, 2007


                                       O R D E R

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

who are accused Nos.1 and 2 in Crime No.172/07 of Sasthamcotta

Police Station for offences punishable under Secs.452, 354, 324 and

294(b) 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. Having regard to the nature of the allegations levelled

against the petitioners and the other circumstances of the case, 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 for a period of one month in the event

of their arrest in connection with the above case on each of them

executing a bond for Rs.10,000/- (Rupees ten thousand only) with two

solvent sureties each for the like amount to the satisfaction to the said

officer and subject to the following conditions:

a. Petitioners shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

BA.1850/07

: 2 :

b. Petitioners shall make themselves

available for interrogation as and when

required by the Investigating Officer.

c. Petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

              d.     Petitioners   shall   not   commit   any

              offence while on bail.




                e.         Petitioners shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

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)

aks