IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 647 of 2007()
1. ANILKUMAR, S/O. MUTHUKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.SANIL KUMAR
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. 647 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 6th DAY OF FEBRUARY, 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.17/07 of Chavara Police Station for an
offence punishable under Section 304B 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 with effect from
19.2.2007. Accordingly, the petitioner is directed to be released on
bail with effect from 19.2.2007 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., Kollam 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.647/07 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