IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 478 of 2007()
1. HAKIM, AGED 28 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/01/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 478 OF 2007
````````````````````````````````````````````````````
Dated this the 30th day of January, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner,
who is the 2nd accused in Crime No.442/2006 of Vadakkekad Police
Station for offences punishable under Sections 324, 326 307 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/- (Rupees ten thousand only) with two solvent sureties each
for the like amount to the satisfaction to 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.
BA.478/07
2
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.
Sd/-
(V. RAMKUMAR, JUDGE)
aks
True copy
P.A. to Judge