IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6938 of 2009()
1. SULBIKKER, S/O. ABOOBACKER,
... Petitioner
2. ABOOABCKER,
3. LAILA BEEVI, W/O. ABOOBACKER,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.G.BHAGAVAT SINGH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/11/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. Nos.6938 & 7093 OF 2009
------------------------------------------------------
Dated this the 26th day of November, 2009
O R D E R
These are applications for anticipatory bail under Section 438
of the Code of Criminal Procedure. Accused Nos.1 to 3 in Crime
No.750 of 2009 of Paripally Police Station have filed B.A.No.6938 of
2009. B.A.No.7093 of 2009 is filed by accused Nos.4 and 5 therein.
2. The offences alleged against the petitioners are under
Sections 498A, 323, 506(i) and 420 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
B.A. Nos.6938 & 7093 OF 2009
:: 2 ::
their executing bond for Rs.15,000/- each with two solvent sureties
for the like amount to the satisfaction of the officer concerned,
subject to the following conditions:
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 Applications are allowed to the extent indicated
above.
(K.T.SANKARAN)
Judge
ahz/