High Court Kerala High Court

Sankar vs State Of Kerala on 16 March, 2010

Kerala High Court
Sankar vs State Of Kerala on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1374 of 2010()


1. SANKAR, S/O.E.SIVARAMAN, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/03/2010

 O R D E R
                               V. RAMKUMAR, J.
                      ===============================
                      Bail Application No. 1374 of 2010
                      ===============================
                             DATED: 16.03.2010

                                  O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is the

accused in Crime No.204/2010 of Kollam East Police Station for an

offence punishable under Sec. 420 read with 34 I.P.C., seeks anticipatory

bail.

2. I heard the learned counsel for the petitioner and the learned

Public Prosecutor.

3. Having regard to the allegations levelled against the petitioner,

the relative conduct of the parties, the nature of the legal injury and the

other circumstances of the case, I am inclined to grant anticipatory bail to

the petitioner. Accordingly, a direction is issued to the officer-in-charge of

the police station concerned to release the petitioner on bail for a period of

one month in the event of his arrest in connection with the above case on

his executing a bond for Rs. 25,000/- (Rupees twenty five 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. The petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.

B. A.No.1374/10 -:2:-

2. The petitioner shall make himself available for
interrogation including custodial interrogation as and
when required by the Investigating Officer.

3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.

4. The petitioner shall not commit any offence while on
bail.

5. On the expiry of the aforesaid period, the petitioner
shall surrender before the Magistrate concerned and
seek regular bail.

If the petitioner commits breach of any of the above conditions, the

bail granted to him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR,

JUDGE.

sj