High Court Kerala High Court

D.Sasikumar vs The State Of Kerala on 23 March, 2007

Kerala High Court
D.Sasikumar vs The State Of Kerala on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1697 of 2007(D)


1. D.SASIKUMAR,
                      ...  Petitioner

                        Vs



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

2. THE S.I. OF POLICE,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/03/2007

 O R D E R
                            V.RAMKUMAR, J.

                             ----------------------------

                    Bail Application No. 1697/2007 (B)

                            -----------------------------

                    Dated this  23rd day of March, 2007


                                  O R D E R

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

petitioner, who is the accused in Crime No.106/2007 of

Parassala Police Station for offences punishable under

Sections 452, 324 and 294(b) IPC, seeks anticipatory bail.

2. I 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 Investigating Officer 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/- (Rupees ten thousand only)

with two solvent sureties each for the like amount to the

satisfaction to the Investigating officer and subject to the

following conditions:

(a). Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.1697/2007

2

(b). The petitioner shall make himself

available for interrogation as and when

required by the Investigating Officer.

(c). The petitioner shall not influence or

intimidate the prosecution witnesses nor

shall he attempt to tamper with the

evidence for the prosecution.

(d). Petitioner shall not commit any

offence while on bail.

(e). Petitioner shall surrender before the

Magistrate concerned and seek regular bail

in the meanwhile.

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1697/2007

3