IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 481 of 2007()
1. SIVAN PILLAI.A.K., KUMAR BHAVAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 481 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 30th DAY OF JANUARY, 2007
O R D E R
Petitioner who is the 3rd accused in Crime No.49/07 of Kollam
East Police Station for offences punishable under sections 498A, 420,
465, 468, 506(i) and 294(b) read with section 34 IPC, seeks
anticipatory bail.
2. The marriage between the first accused, who is the son of
the petitioner and Gayathri the de facto complainant took place on
6.9.2004. The present case arose out of a private complaint lodged by
her before the Magistrate concerned and forwarded to the Police for
investigation.
3. Having regard to the nature of the allegations levelled
against the petitioner 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.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.481/07 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