IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1291 of 2007()
1. MR.SAJI. V.M., AGED 33 YEARS,
                      ...  Petitioner
                        Vs
1. SUB INSPECTOR OF POLICE,
                       ...       Respondent
                For Petitioner  :SRI.J.KRISHNAKUMAR
                For Respondent  : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
 Dated :27/02/2007
 O R D E R
                               V. RAMKUMAR, J.
                           - - - - - - - - - - - - - - - - -
                    Bail Application NO. 1291 of 007
                            - - - - - - - - - - - - - - - -
                             DATED:  27-02-2007
                                     O R D E R
Petitioner who is the 4th accused in Crime No. 78 of 2005 of
Chingavanam Police Station for an offence punishable under Sec.
308 read with Sec. 34 I.P.C. seeks anticipatory bail.
2. Eventhough the learned Public Prosecutor opposed the
application, having regard to the fact that the 3rd accused who is
similarly situate as the petitioner herein has been granted
anticipatory bail by this Court as per order dated 20-5-2005 in
B.A. 3149/05, I see no reason why the petitioner should be
treated differently.
3. 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
Bail A.No.1291/07 -:2:-
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
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.
V.RAMKUMAR,
JUDGE.
ani.