High Court Kerala High Court

Prajithkumar.A.V vs State Of Kerala on 19 December, 2006

Kerala High Court
Prajithkumar.A.V vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7506 of 2006()


1. PRAJITHKUMAR.A.V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SHAJIMON

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :19/12/2006

 O R D E R
                                   V. RAMKUMAR, J.

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

                        Bail Application No.7506/2006

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

                            DATED: DECEMBER 19, 2006



                                     O R D E R

Petitioner who is the sole accused in Crime

No.845/2006 of Kasaragod Police Station for an offence

punishable under Sec.420 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 each of them executing a bond for Rs. 10,000/- (Ten

thousand only) with two solvent sureties each for the like

amount to the satisfaction of 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.

2. Petitioner shall make himself available for

Bail A.No.7506/2006 -:2:-

interrogation as and when required by the

Investigating Officer.

3. 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.

V.RAMKUMAR,

JUDGE.

mt/-