High Court Kerala High Court

Rajesh @ Saman vs State Of Kerala Rep.By Public … on 27 March, 2007

Kerala High Court
Rajesh @ Saman vs State Of Kerala Rep.By Public … on 27 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1851 of 2007()


1. RAJESH @ SAMAN,AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
                       ...       Respondent

                For Petitioner  :SRI.RAJESH VIJAYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :27/03/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                B.A. No. 1851 OF 2007 B

                        ````````````````````````````````````````````````````

                        Dated this the 27th day of March, 2007


                                          O R D E R

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

who is the accused in Crime No.212/06 of Eloor Police Station for

offences punishable under Secs.366A and 376 I.P.C., seeks his

enlargement on bail. Petitioner was arrested on 7.3.2007.

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., North Paravur 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.

BA.1851/07

: 2 :

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)

aks