High Court Kerala High Court

Taj Sujan vs State Of Kerala on 4 November, 2010

Kerala High Court
Taj Sujan vs State Of Kerala on 4 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6899 of 2010()


1. TAJ SUJAN, S/O.LATE M.V.KUNHAMMED,
                      ...  Petitioner
2. SAMITHA, D/O.M.V.KUNHAMMED,
3. JYOTHY N.C.,

                        Vs


1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/11/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6899 of 2010
             ------------------------------------------------
         Dated this the 4th day of November, 2010

                                ORDER

In this Petition filed under Section 438 Cr.P.C. the

petitioners who are accused Nos.1 to 3 in Crime No.533 of

2010 of Chevayoor Police Station for offences punishable

under Sections 498-A, 406, 323 & 324 read with Section

34 I.P.C., seek anticipatory bail.

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, the relative conduct of the

parties, the nature of the injury sustained 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

executing a bond for `15,000/- (Rupees Fifteen thousand only)

with two solvent sureties each for the like amount to the

satisfaction of the said officer and subject to the following

Bail Appln.No.6899/2010
: 2 :

conditions:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation including

custodial interrogation as and when

required by the Investigating Officer.

3. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. The petitioners shall not commit any offence

while on bail.

5. Before the expiry of the aforesaid period of

one month, the petitioners shall surrender

before the Magistrate concerned and seek

regular bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj