High Court Kerala High Court

Sivakumar @ Suni vs State Of Kerala on 11 September, 2007

Kerala High Court
Sivakumar @ Suni vs State Of Kerala on 11 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 5264 of 2007()


1. SIVAKUMAR @ SUNI, S/O.KUNJU KRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice R.BASANT

 Dated :11/09/2007

 O R D E R
                              R. BASANT, J.
                     - - - - - - - - - - - - - - - - - - - - - -
                       B.A.No. 5264 of 2007
                     - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 11th day of September, 2007

                                  O R D E R

Application for regular bail. The petitioner faces allegations

in a crime registered under Section 436 r/w. 34 I.P.C. The crux of the

allegations is that on the night of 13.8.07 the accused had knocked

the doors of the defacto complainant and had set fire to the house of

the defacto complainant. The petitioner was arrested on 14.8.07 and

he continues in custody from that date.

2. The learned Prosecutor submits that the investigation is

almost complete and the State has no objection against the grant of

regular bail to the petitioner subject to appropriate conditions.

3. I am satisfied in the circumstances referred above that the

petitioner can now be enlarged on bail, subject to appropriate

conditions.

4. In the result:

1) This application is allowed.

2) The petitioner/A2 shall be released on bail on the following

terms and conditions.

B.A.No. 5264 of 2007
2

(a) The petitioner shall execute a bond for Rs.50,000/- (Rupees

fifty thousand only) with two solvent sureties each for the like sum to be

satisfaction of the learned Magistrate.

(b) The petitioner shall not enter the jurisdiction of Parassala police

station for a period of two months. During the said period of two months,

the petitioner shall make himself available for interrogation before the

Investigating Officer between 10 a.m. and 12 noon on all Mondays and

Fridays.

(R. BASANT)
Judge

tm