IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 749 of 2007()
1. KRISHNADAS, S/O.NAGAN,
... Petitioner
Vs
1. STATE REPRESENTED BY THE PUBLIC
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :09/02/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 749 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 9th DAY OF FEBRUARY, 2007
O R D E R
Petitioner who is the 15th accused in Crime No.4/07 of Agali
Police Station for offences punishable under sections 450,352, 395,
and 427 seeks his enlargement on bail. Section 3(2)(v) of the
Scheduled Castes and Scheduled Tribes (Prevention of Atrocities)Act,
1989 has also been subsequently added by the Police. The petitioner
was arrested on 12.1.2007.
2. Learned Public Prosecutor opposed the application.
3. The case of the prosecution is that in the night of
10.1.2007, the accused persons trespassed into the house of the de
facto complainant and after wrongfully confining him and his workers
in another building they robbed the cattle, television, CD player,
sewing machine, etc. worth Rs.1,50,000/= after demolishing the
house, cattle shed, and mill worth Rs.4 lakhs.
4. The petitioner is alleged to be the driver of the lorry in which the
household articles were transported. Having regard to the facts and
circumstances of the case and the duration of judicial custody of the
petitioner, I am inclined to grant bail to the petitioner only with effect
from a future date. Accordingly, the petitioner is directed to be
B.A.NO.749/07 Page numbers
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., Mannarkkad 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.
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he/she 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