IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 929 of 2007()
1. ABDUL AZEEZ, AGED 47 YEARS,
                      ...  Petitioner
                        Vs
1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent
                For Petitioner  :SRI.P.K.SAJEEV
                For Respondent  :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :15/02/2007
 O R D E R
                                          V. RAMKUMAR, J.
                              -------------------------------------------------
                                       B. A. No. 929 of  2007
                              --------------------------------------------------
                                  DATED: FEBRUARY 15, 2007
                                               O R D E R
Petitioner who is the accused in Crime No.530/2006 of Kodungallur
Police Station for an offence punishable under secs.379 and 447 I.P.C., seeks
anticipatory bail.
2. 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. 10,000/- (Ten thousand only) with two solvent
sureties each for the like amount to the satisfaction of the said officer and
subject to the following conditions:-
1. Petitioner shall report before the Investigating Officer between 9
a.m. and 11 a.m. on all Wednesdays.
2. Petitioner shall make himself available for interrogation as and
when required by the Investigating Officer.
3. Petitioner shall not influence or intimidate the prosecution
witnesses nor shall he attempt to tamper with the evidence for
Bail A.No.929/07 -:2:-
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.RAMKUMAR, JUDGE
mt/-