IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2534 of 2008()
1. THIRUMAKAN,S/O. KRISHNAN
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
For Petitioner :SRI.BIJU MEENATTOOR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :22/04/2008
O R D E R
V.K. MOHANAN, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 2534 of 2008
- - - - - - - - - - - - - - - -
Dated this the 22nd day of April, 2008.
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the
petitioner who is the accused in Crime No. 145 of 2007
of Rajakkad Police Station for an offence punishable
under Section 409 I.P.C., seeks anticipatory bail.
2. I heard the learned counsel for the petitioner
and the learned Public Prosecutor.
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.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 conditions:
B.A.No. 2534/2008
-:2:-
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.K.MOHANAN, JUDGE.
rv