High Court Kerala High Court

Satheeshkumar @ Motta vs State Of Kerala on 25 May, 2007

Kerala High Court
Satheeshkumar @ Motta vs State Of Kerala on 25 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 2996 of 2007()


1. SATHEESHKUMAR @ MOTTA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY PUBLIC
                       ...       Respondent

2. THE CIRCLE INSPECTOR OF POLICE,

                For Petitioner  :SRI.BRIJESH MOHAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/05/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                B.A. No. 2996 OF 2007 D

                        ````````````````````````````````````````````````````

                          Dated this the 25th day of May, 2007


                                          O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner,

who is the accused in Crime No.187/07 of Varkala Police Station for an

offence punishable under Sec.302 I.P.C., seeks his enlargement on bail.

Petitioner was arrested on 23.3.07.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the duration of

judicial custody of the petitioner and the other circumstances of the case

etc., I am inclined to grant bail to the petitioner. Accordingly, the

petitioner is directed to be released on bail on his executing a bond for

Rs.10,000/- (Rupees ten thousand only) with two solvent sureties each

for the like amount to the satisfaction of the J.F.C.M., Varkala and

subject to the following conditions:

1. The petitioner shall report before the C.I.

of Police, Varkala between 9 a.m. and 11 a.m.

on all Wednesdays.

2. The petitioner shall not enter the limits of

Varkala Police Station until further orders

except for the purpose of reporting before the

police.

BA.2996/07

: 2 :

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.

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)

aks