IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2273 of 2010()
1. SAJEEV, AGED 42 YEARS, S/O.SIVADASAN -
... Petitioner
2. SANKARAN, AGED 34,CHIRAYIL PUTHENVEEDU,
Vs
1. STATE OF KRALA, REPRESENTED BY THE
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.MANOJ RAMASWAMY
For Respondent : No Appearance
The Hon'ble MR. Justice V.K.MOHANAN
Dated :20/04/2010
O R D E R
V. K.MOHANAN, J.
----------------------------------------
Bail Application No. 2273 of 2010
-----------------------------------------
Dated this the 20th day of April, 2010.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioners who are the accused Nos.1 and 2 in Crime
No.342/2010 of Anchalumoodu Police Station for an offence
punishable under the provisions of I.P.C., seek anticipatory
bail.
2. I have 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.25,000/- (Rupees Twenty Five
Bail A.No.2273 of 2010
2
Thousand only) with two solvent sureties each for the like
amount to the satisfaction to the said officer and subject to
the following conditions:
1. Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
2. Petitioners shall make themselves available for
interrogation as and when required by the
Investigating Officer.
3. Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. Petitioners shall not commit any offence while on
bail.
5. 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.K.MOHANAN,
JUDGE
ami/