IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 938 of 2007()
1. SREEJU.K.R.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.JESWIN P.VARGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 938 of 2007
- - - - - - - - - - - - - - - -
DATED: 15-02-2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is
the sole accused in Crime No. 10/2007 of Kambalakkad Police
Station for offences punishable under Secs..304 (B) and 306 I.P.C.,
seeks his enlargement on bail. Petitioner was arrested on .22-01-2007.
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 with effect from a
future date. Accordingly, the petitioner is directed to be released on bail
with effect from 26-2-2007 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 Chief Judl.Magistrate, Kalpetta and
subject to the following conditions:
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
B.A. No.938 of 2007
2. The petitioner shall make himself available for
interrogation as and when required by the police
till the filing of the final report.
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.
ani.
B.A. No.938 of 2007