IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 780 of 2009()
1. SATHEESHKUMAR, KUTTIYAMOODU VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI. K.SHAJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/03/2009
O R D E R
V. RAMKUMAR, J.
===============================
Bail Application No.780 of 2009
===============================
DATED: 04.03.2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is the
accused in Crime No.206 of 2008 of Enathu Police Station for an offence
punishable under Section 498A 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 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.
10,000/- (Rupees ten 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.780/2009 -: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.
Dated this the 4th day of March, 2009
V.RAMKUMAR,
JUDGE.
sj