High Court Kerala High Court

Wilson vs Sub Inspector Of Police on 6 August, 2010

Kerala High Court
Wilson vs Sub Inspector Of Police on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4472 of 2010()


1. WILSON, S/O.LONAPPAN,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED

                For Petitioner  :SRI.M.R.DHANIL

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                           V. RAMKUMAR, J.
                ===============================
                  Bail Application No. 4472 of 2010
                ===============================
                         DATED: 06.08.2010


                              O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner

who is the 1st accused in Crime No.227/2010 of Mala Police

Station for offences punishable under Sections 498 A and 406

and read with 34 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 allegations levelled against the

petitioner, the relative conduct of the parties, the nature of the

legal injury 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. 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:

B.A. No. 4472 of 2010 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. Before the expiry of the aforesaid period, the
petitioner shall surrender before the
Magistrate concerned and seek regular bail.

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.

ln