High Court Kerala High Court

Prakashan Aged 33 Years vs The State Of Kerala on 6 February, 2007

Kerala High Court
Prakashan Aged 33 Years vs The State Of Kerala on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 569 of 2007()


1. PRAKASHAN AGED 33 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.K.VIPINDAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/02/2007

 O R D E R
                                  V. RAMKUMAR, J.

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

                      BAIL APPLICATION NO.569  OF 2007

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

             DATED THIS THE 6th DAY OF FEBRUARY, 2007


                                       O R D E R

In this Petition filed under Sec.438 Cr.P.C. the petitioner who is

the 1st accused in Crime No.546/06 of Hosdurg Police Station for

offences punishable under Sections 323 and 498A read with section

34 I.P.C., 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 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/- 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.

B.A.NO.569/07                           Page numbers



                 2.     The   petitioner   shall   make     himself   available   for

interrogation as and when required by the Investigating

Officer.

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for 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.

dsn