IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 2002 of 2007()
1. SIBI SUKUMARAN, S/O.M.P.SUKUMARAN,
... Petitioner
2. SINI SUKUMARAN, D/O.RADHIKA,
3. UDAYAKUMAR,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.ALEXANDER GEORGE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/04/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. Nos.2002 A and 2013 B OF 2007
````````````````````````````````````````````````````
Dated this the 3rd day of April, 2007
O R D E R
The common petitioners in these applications for
anticipatory bail are accused Nos.1, 4 and 5 respectively in Crime
Nos.106 and 105 of 2007 respectively of Kollam East Police Station
registered for offences punishable under Secs.420, 468, 470, 474 and
120B read with section 149 I.P.C. Both the cases were registered on
the basis of private complaint preferred by the defacto complainants,
who are two sisters, who were conducting a chity business. The first
accused, who is related to them was their assistant and the 4th accused
is the sister of the first accused and the 5th accused is the husband of
the 4th accused.
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
BA.2002/07 & 2013/07
: 2 :
executing a bond for Rs.10,000/- (Rupees ten thousand only) in each
cases with two solvent sureties each for the like amount to the
satisfaction to the said officer and subject to the following conditions:
a. 1st and 3rd petitioners shall report
before the Investigating Officer between 9
a.m. and 11 a.m. on all Wednesdays.
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.
These applications are allowed as above.
(V. RAMKUMAR, JUDGE)
aks