IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1983 of 2010()
1. ROY;.B.THACHERY,S/O. BALAKRISHNAN,
... Petitioner
2. GIRIJA ROY, W/O. ROY.B.THACHERY,
3. RESHMA ROY, D/O. ROY.B.THATHERY,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.T.A.SHAJI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :21/05/2010
O R D E R
K.HEMA, J.
------------------
B.A. No. 1983 of 2010
-----------------------------
Dated this the 21st day of May, 2010
O R D E R
This petition is for anticipatory bail.
2. The alleged offences are under Sections 409, 420,
451, 468, 471 and 506 read with Section 120 B and 34 of the
Indian Penal Code. Petitioners are husband, wife and daughter.
A private complaint was filed by the de facto complainant before
the Magistrate Court and on reference to police, a crime was
registered against the petitioner.
3. Heard both sides. It appears that there is a civil dispute
in connection with the same transaction and the parties are
relatives. Learned Public Prosecutor also submitted that
allegations appear to constitute civil dispute and he has no
objection in granting anticipatory bail, but condition may be
imposed.
4. On hearing both sides and on going through the
documents, I am satisfied that petitioners can be granted
anticipatory bail on conditions.
B.A. No. 1983 of 2010 2
5. Hence the following order is passed.
1. First petitioner shall report before the
investigating officer within 7 days from
today and co-operate with the
investigation.
2. Petitioners shall appear before the
Magistrate Court concerned within 7 days
from today and they shall be released on
bail on their executing bond for Rs.
25,000/-each with two solvent sureties
each for the like sum to the satisfaction of
the Magistrate Court on the following
condition:
i) Petitioners shall report before
the investigating officer as and
when directed and co-operate
with the investigation.
ii) Petitioners shall not influence or
intimidate the witnesses or
tamper with the evidence.
This petition is allowed.
K. HEMA, JUDGE
ln
B.A. No. 1983 of 2010 3