High Court Kerala High Court

Surendran @ Suri vs State Of Kerala on 11 December, 2006

Kerala High Court
Surendran @ Suri vs State Of Kerala on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7322 of 2006()


1. SURENDRAN @ SURI, S/O.BALAKRISHNAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.SAIBY JOSE KIDANGOOR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

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

                         Bail Application No.7322/2006

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

                          DATED: DECEMBER 11, 2006


                                      O R D E R

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

the sole accused in Crime No.176/2006 of Kongad Police Station,

Palakkad for offences punishable under Secs.394 and 302 I.P.C.,

seeks his enlargement on bail. The petitioner was arrested on

18.9.2006.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offence, 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.-II, Palakkad

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.

Bail A.No.7322/06 -:2:-

2. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper

with the evidence for the prosecution.

3. 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.

mt/-

Bail A.No.7322/06 -:3:-