High Court Kerala High Court

Sijo Stephen vs Sub Inspector Of Police on 17 January, 2007

Kerala High Court
Sijo Stephen vs Sub Inspector Of Police on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 348 of 2007()


1. SIJO STEPHEN, AGED 24 YEARS,
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/01/2007

 O R D E R
                                   V. RAMKUMAR, J.

                             - - - - - - - - - - - - - - - - -

                       Bail Application No. 348 of 2007

                               - - - - - - - - - - - - - - - -

                                 DATED: 17-01-2007


                                         O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is

the 4th accused in Crime No.285/06 of Kuravilangadu Police Station

for offences punishable under Secs. 143, 147, 149, 152, 341, 506(i),

294 (b), 186, 189 and 353 I.P.C., seeks anticipatory bail. The

occurrence took place on 27-12-2006.

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.

Bail A.No.348 of 2007 -: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.

ani.