High Court Kerala High Court

Bibu Paul vs State Of Kerala on 17 January, 2007

Kerala High Court
Bibu Paul vs State Of Kerala on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 242 of 2007()


1. BIBU PAUL, AGED 20 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.RAJIV NAMBISAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/01/2007

 O R D E R
                                  V. RAMKUMAR, J.

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

                   BAIL APPLICATION NO.242 OF 2007

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

             DATED THIS THE 17th DAY OF JANUARY, 2007


                                       O R D E R

In this Petition filed under Sec.439 Cr.P.C. the petitioner who is

the 12th accused in Crime No.575/06 of Chengamanad Police Station

for an offence punishable under Section 395 read with section 34

I.P.C., seeks his enlargement on bail.

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. Accordingly,

the petitioner is directed to be released on bail 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 J.F.C.M.-I, Aluva,

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.

2. The petitioner shall make himself available for

interrogation as and when required by the Police, till the filing of

the final report.

B.A.NO.242/07                         Page numbers



                 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.

dsn