IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7642 of 2009()
1. SUDHEESH T.M, AGED 28 YEARS
... Petitioner
2. OMANA,
3. T.M. SUDHA
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.M.V.AMARESAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/01/2010
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.7642 of 2009
---------------------------------------------
Dated this the 6th day of January, 2010
ORDER
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.608 of 2009 of Payyannur
Police Station.
2. The offence alleged against the petitioners is under
Section 498A read with Section 34 of the Indian Penal Code.
3. Heard the learned counsel for the petitioners and the
learned Public Prosecutor.
4. 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:
BA No.7642/2009 2
a) The first petitioner/first accused shall report before the
investigating officer between 9 A.M. and 11 A.M. on
alternate Mondays, till the final report is filed or until
further orders;
b) The petitioners shall appear before the investigating officer
for interrogation as and when required;
c) The petitioners shall not try to influence the prosecution
witnesses or tamper with the evidence;
d) The petitioners shall not commit any offence or indulge in
any prejudicial activity while on bail;
e) 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
csl