High Court Kerala High Court

Shanmughan.K.T vs The State Of Kerala on 7 April, 2009

Kerala High Court
Shanmughan.K.T vs The State Of Kerala on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1692 of 2009()


1. SHANMUGHAN.K.T, S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.SOJAN MICHEAL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/04/2009

 O R D E R
                       V. RAMKUMAR, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                    B.A. No. 1692 of 2009
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
             Dated this the 7th day of April, 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. 62/2009 of Kondotty Police

Station for offences punishable under Sections 419, 468, 471

I.P.C. and 12 (1)(d of the Indian Passport Act, seeks anticipatory

bail.

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

learned Public Prosecutor.

3. Having regard to the nature of the allegations levelled

against the petitioner, the relative conduct of the parties, the

nature of the legal injury sustained 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

BA 1692/09 -2-

Officer between 9 a.m. and 11 a.m. on all

Wednesdays.

2) The petitioner shall make himself available for

interrogation including custodial interrogation as

and when required by the Investigating Officer.

3) 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) 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.

mn.