IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1689 of 2007()
1. SATHYABHAMA, W/O KESAVAN, AGED 45 YEARS,
... Petitioner
2. KALYANI W/O VELAYUDHAN, AGED 75 YEARS,
3. THATHA, D/O VELAYUDHAN, AGED 55 YEARS,
4. KESAVAN, S/O VELAYUDHAN, AGED 58 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.N.NAGARESH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1689 OF 2007 A
````````````````````````````````````````````````````
Dated this the 21st day of March, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners,
who are accused Nos.1 to 4 in Crime No.853/06 of Mannarkkad Police
Station for offences punishable under Secs.341 and 324 I.P.C., seek
anticipatory bail.
2. I 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.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:
a. 4th petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
BA.1689/07
: 2 :
b. Petitioners shall make themselves
available for interrogation as and when
required by the Investigating Officer.
c. Petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.
d. Petitioners shall not commit any
offence while on bail.
e. 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. RAMKUMAR, JUDGE)
aks