IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8068 of 2010()
1. SASI, AGED 60 YEARS,
... Petitioner
2. BABY, AGED 58 YEARS, W/O.SASI,
3. R.LAWRENCE, AGED 33 YEARS,
4. DEVASAHAYAM, AGED 48 YEARS,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.THIRUMALA P.K.MANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/12/2010
O R D E R
V. RAMKUMAR, J.
...................................
Bail Application No.8068 of 2010
..........................................................
Dated this the 13th day of December, 2010
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners,
who are accused Nos.2 to 5 in Crime No.473/2010 of Pozhiyoor
Police Station for offences punishable under Sections 498-A,
323 and 34 I.P.C., seek anticipatory bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. After evaluating the factors and parameters which
are to be taken into consideration in the light of paragraph 122
of the verdict dated 2-12-2010 of the Apex Court in
Siddharam Satlingappa Mhetre v. State of Maharashtra and
Others (Crl.Appeal No. 2271 of 2010), 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
B.A. No.8068/2010 -: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 including custodial 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. The bail granted pursuant to this order shall be
in force till the end of the trial of the case unless
and until it is cancelled by this Court in
accordance with paragraph 103 of the verdict
in Siddharam Satlingappa Mhetre’s case
(supra).
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.RAMKUMAR, JUDGE.
ln