IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1411 of 2009()
1. THIRUMUDI JOSEPH, S/O. JOSEPH,
... Petitioner
2. ANIL ANDREWS, S/O. ANDREWS,
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.SUMAN CHAKRAVARTHY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :24/03/2009
O R D E R
V. RAMKUMAR, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A.No. 1411 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 24th day of March, 2009
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioners
who are accused 2 and 4 in Crime No.373/2008 of Kazhakootam
Police Station for offences punishable under Sections 143, 147,
148,149, 332, 307 of Indian Penal Code and Sections 38 and 52 of
the Kerala Police Act, 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 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 Rs. 25,000/-
(Rupees twenty five thousand only) with two solvent sureties each
for the like amount to the satisfaction to the said officer and subject
to the following conditions: –
BA 1411/09 -2-
1) Petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all
Wednesdays.
2) Petitioners shall make themselves available for
interrogation including custodial interrogation as and
when required by the Investigating Officer.
3) Petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4) Petitioners shall not indulge in any act of destruction
or vandalism with regard to the properties of
Ashapura Minechem Ltd. at Menamkulam.
5) This will not absolve petitioners from their liability for
the loss, if any, caused by them to the properties of
Ashapura Minechem Ltd.
6) Petitioners shall not commit any offence while on
bail.
7) Petitioners shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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.
mn.