High Court Kerala High Court

Rejimon vs State Of Kerala on 16 June, 2009

Kerala High Court
Rejimon vs State Of Kerala on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3089 of 2009()


1. REJIMON, S/O.SURENDRAN,
                      ...  Petitioner
2. SURENDRAN, KAVULLA THARAYIL VEEDU,
3. SOBHANA, W/O.SURENDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUB-INSPECTOR OF POLICE,

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :16/06/2009

 O R D E R
                        K.T. SANKARAN, J.
                     ---------------------------
                      B.A. No. 3089 of 2009
                  ------------------------------------
               Dated this the 16th day of June, 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.1 to 3 in Crime No.344/2009 of Kayamkulam Police Station.

2. The offence alleged against the petitioners are under

Section 498 A of the Indian Penal Code.

3. Taking into account the facts and circumstances of the

case, the allegations levelled against the petitioners 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 for a period of one

month on their executing bond for Rs.25,000/- 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 all Mondays, till the final report is filed or until
further orders;

B.A. No. 3089 / 2009
2

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) On the expiry of the period mentioned above, the
petitioners shall surrender before the Magistrate
concerned and seek regular bail.

F) 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