IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6079 of 2008()
1. ABDUL RAZAK O.C. S/O. UMMER AGED 42
... Petitioner
Vs
1. STATE REPRESENTED BY THE PUBLIC
... Respondent
For Petitioner :SMT.K.K.CHANDRALEKHA
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MRS. Justice K.HEMA
Dated :30/09/2008
O R D E R
K. HEMA, J.
-------------------------------------------------
Bail Appl.No. 6079 of 2008
--------------------------------------------------
Dated this the 30th day of September, 2008.
ORDER
Petition for bail.
2. The alleged offences are under Sections 366 and 511
of 376 of IPC. Petitioner was arrested on 10.7.2008 and he is in
custody since then.
3. Learned Public Prosecutor submitted that charge-sheet
is laid and hence he has no objection in granting bail on conditions.
Hence, bail is granted to the petitioner on the following
terms and conditions:
i) Petitioner shall execute a bond for Rs.25,000/- with two
solvent sureties each for the like sum to the satisfaction of
the learned Magistrate.
ii) Petitioner shall report before the Investigating Officer on
every Monday and Thursday between 10 A.M. and 1 P.M.
for two months.
iii) 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.
Petition is allowed.
K. HEMA, JUDGE.
Krs.