IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6036 of 2008()
1. SREEKUMAR, AGED 38 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.K.V.ANIL KUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :07/10/2008
O R D E R
K.HEMA, J.
-------------------------------------------------
B.A.No.6036 of 2008
-------------------------------------------------
Dated this the 7th day of October, 2008
O R D E R
This petition is for bail.
2. The alleged offence is under Section 307 IPC.
According to prosecution, petitioner attempted to commit
murder of the defacto complainant by stabbing her with a knife.
3. The incident occurred on 8.2.2008 and the petitioner
was arrested on 10.9.2008. Petitioner is in custody since then.
Learned public prosecutor submitted that he has no objection in
granting bail, but, stringent conditions may be imposed.
Hence, bail is granted to the petitioner on the following
terms and conditions:
(i) Petitioner shall execute a bond for Rs.50,000/- with
two solvent sureties each for the like sum to the
satisfaction of the Magistrate Court concerned.
(ii) Petitioner shall report before the Investigating Officer
on every Monday, Wednesday and Saturday between
10 a.m. and 1 p.m. until further orders.
BA No.6036/08 2
(iii) Petitioner shall not enter the limits of the police
station within which the crime is registered except for
direction in clause no.(ii) above.
(iv) Petitioner shall not influence or intimidate any
witness or tamper with evidence or commit any
offence while on bail and in case of breach of this
condition, bail is liable to be cancelled.
The petition is allowed.
K.HEMA, JUDGE
csl