High Court Kerala High Court

Shiju.S vs The Sub Inspector Of Poilce on 7 April, 2010

Kerala High Court
Shiju.S vs The Sub Inspector Of Poilce on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7521 of 2009()


1. SHIJU.S, S/O. SHAJAHAN, SHAJAHAN MANZIL
                      ...  Petitioner

                        Vs



1. THE SUB INSPECTOR OF POILCE
                       ...       Respondent

2. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.T.S.HARIKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/04/2010

 O R D E R
                          V. RAMKUMAR, J.
                ===============================
                  Bail Application No.7521 of 2009
                ===============================
                         DATED: 07.04.2010


                              O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner

who is the accused in Crime No.1366/2009 of Kollam East Police

Station for an offence punishable under Sec.379 read with 34

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, the nature of the

legal injury 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:

B. A.No.7521/2009 -:2:-

1. The 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 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.

V.RAMKUMAR,

JUDGE.

sj