IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3231 of 2009()
1. SAJU,AGED 33 YRS,S/O.ANTONY,CHIRAYATH
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.SUNILKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/06/2009
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.3231 of 2009
------------------------------------
Dated this the 17th 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 petitioner is the
accused in Crime No.312/2009 of Kodanadu Police Station.
2. The offence alleged against the petitioner is under
Section 498 A of the Indian Penal Code.
3. I have gone through the case diary. Taking into
account the facts and circumstances of the case, the nature of
the offence and other circumstances, I am of the view that
anticipatory bail can be granted to the petitioner. There will
be a direction that in the event of the arrest of the petitioner,
the officer in charge of the police station shall release him on
bail for a period of one month on his executing bond for
Rs.25,000/- with two solvent sureties for the like amount to
the satisfaction of the officer concerned, subject to the
following conditions:
A) The petitioner shall report before the
investigating officer between 9 A.M and 11
A.M. on all Mondays, till the final report is filedB.A. No.3231/ 2009
2or until further orders;
B) The petitioner shall appear before the
investigating officer for interrogation as and
when required;
C) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner shall not commit any offence or
indulge in any prejudicial activity while on bail.
E) On the expiry of the period mentioned above, the
petitioner 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