IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 150 of 2010()
1. SHINU VARGHESE, AGED 32 YEARS,
... Petitioner
2. M.V.JOHN, AGED 65 YEARS,
3. MOLLY JOHN, AGED 58 YEARS,
Vs
1. THE SUB INSPECTOR, THIRUVALLA POLICE
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.V.SETHUNATH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No.150 of 2010
------------------------------------
Dated this the 9th day of February, 2010
O R D E R
This is an application for anticipatory bail under Section 438
of the Code of Criminal Procedure. The petitioners are accused
Nos. 1 to 3 in Crime No.1100/2009 of Thiruvalla Police Station,
Pathanamthitta.
2. The offences alleged against the petitioners are under
Section 498 A of the Indian Penal Code and Section 4A of the
Dowry Prohibition Act.
3. When the Bail Application came up for hearing on
25/01/2010, the following order was passed:
“After having heard the learned counsel for the
petitioners and the learned Public Prosecutor, I am of
the view that before disposing of the Bail Application,
an opportunity should be given to the petitioners to
appear before the investigating officer. Accordingly,
there will be a direction to the petitioners to appear
before the investigating officer at 9 A.M. on 1.2.2010
and 2.2.2010. The petitioners shall produce a copy of
B.A. No.150 / 2010
2the order before the investigating officer.
Post on 8/02/2010.
It is submitted by the learned Public Prosecutor
that the petitioners will not be arrested until further
orders in connection with Crime No.1100 of 2009 of
Thiruvalla Police Station.”
4. It is submitted by the learned counsel for the
petitioners and the learned Public Prosecutor that the petitioners
have complied with the direction contained in the order dated
25/01/2010.
5. Taking into account the facts and circumstances of the
case, the nature of the offence and other circumstances, I am of
the view that anticipatory bail can be granted to the petitioners.
There will be a direction that in the event of the arrest of the
petitioners, the officer in charge of the police station shall release
them on bail on their executing bond for Rs.10,000/- each with
two solvent sureties for the like amount to the satisfaction of the
officer concerned, subject to the following conditions:
B.A. No.150 / 2010
3
A) The petitioners shall appear before the
investigating officer for interrogation as and
when required;
B) The petitioners shall not try to influence the
prosecution witnesses or tamper with the
evidence.
C) The petitioners shall not commit any offence or
indulge in any prejudicial activity while on bail.
D) In case of breach of any of the conditions
mentioned above, the bail shall be liable to be
cancelled.
The Bail Application is allowed to the extent indicated
above.
K.T. SANKARAN, JUDGE
scm