IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 603 of 2011()
1. SURESH BABU,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. CIRCLE INSPECTOR OF POLICE
For Petitioner :SRI.S.RAJEEV
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/02/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------------
Bail Application No.603 of 2011
-----------------------------------------------------
Dated this the 1st day of February, 2011
ORDER
In this Petition filed under Sec.438 Cr.P.C. the petitioner
who is the accused in Crime No.36 of 2011 of Thumba Police
Station for an offence punishable under Section 498-A I.P.C.,
seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. After evaluating the factors and parameters which
are to be taken into consideration in the light of paragraph 122
of the verdict dated 2-12-2010 of the Apex Court in Siddharam
Satlingappa Mhetre v. State of Maharashtra and Others
(2010 (4) KLT 930), 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 in the event of his arrest in connection with the above
case on his executing a bond for `25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like amount
to the satisfaction of the said officer and subject to the following
conditions:-
Bail Appln.No.603/2011
-:2:-
1. The 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 including custodial 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. The petitioner shall not commit any offence
while on bail.
5. The bail granted pursuant to this order shall
be in force till the end of the trial of the case
unless and until it is cancelled by this Court
in accordance with paragraph 103 of the
verdict in Siddharam Satlingappa Mhetre’s
case (supra).
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.
skj