IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7437 of 2006()
1. SHAIJU, S/O.PUTHUPALLY PARAMBIL THOMAS,
... Petitioner
Vs
1. THE DEPUTY SUPERINTENDENT OF POLICE,
... Respondent
For Petitioner :SRI.T.N.MANOJ
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 7437 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 12th DAY OF JANUARY, 2007
O R D E R
Petitioner who is a suspected accused in Crime No.378/04 of
Puthukkad Police Station registered under the caption ‘unnatural
death’ in respect of one Mohanan who died due to drowning, seeks
anticipatory bail.
2. Learned Public Prosecutor on instructions submitted that
even though the death of the deceased was due to drowning, which
might be accidental, the petitioner is being suspected since he has
been giving prevaricatory answers and also since the deceased was
last seen alive with the company of the petitioner. At any rate, the
above submission is a good ground for the petitioner to entertain a
reasonable apprehension of arrest. I am inclined to grant anticipatory
bail to the petitioner, but safeguarding the interest of the prosecution
as well.
3. 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/- with two solvent sureties
each for the like amount to the satisfaction of the said officer and
subject to the following conditions:
B.A.NO.7437/06 Page numbers
1. Petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioner shall make himself available for
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. Petitioner shall not commit any offence while on
bail.
5. Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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.
dsn