High Court Kerala High Court

Shaiju M.P. vs State Of Kerala on 14 March, 2007

Kerala High Court
Shaiju M.P. vs State Of Kerala on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1492 of 2007()


1. SHAIJU M.P., S/O.KUNJAN, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.KRISHNADAS P. NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2007

 O R D E R
                           V.RAMKUMAR, J.

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

                    Bail Application No. 1492/2007

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

                 Dated this  14th day of March, 2007


                                 O R D E R

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

petitioner who is the first accused in Crime No.57/2007 of

Ernakulam Town South Police Station for offences punishable

under Sections 457, 461, 380 and 381 IPC read with Section

34 IPC, seeks his enlargement on bail. Petitioner was

arrested on 29.1.2007.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the offences and the

other circumstances of the case, I am inclined to grant bail to

the petitioner, but from a future date. Accordingly, the

petitioner is directed to be released on bail with effect from

23.3.2007, 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 Additional C.J.M, Eranakulam

and subject to the following conditions:

B.A.1492/2007

2

(a). The petitioner shall report before

the Investigating Officer between 9 a.m.

and 11 a.m. on all Wednesdays.

(b). The petitioner shall make himself

available for interrogation as and when

required by the police till the filing of the

final report.

(c). The petitioner shall not influence

or intimidate the prosecution witnesses

nor shall he attempt to tamper with

the evidence for the prosecution.

(d). The petitioner shall not commit any

offence while on bail.

4. If the petitioner commits breach of any of the above

conditions, the bail granted to him shall be liable to be

cancelled.

The application is allowed as above.

V.RAMKUMAR,

JUDGE

mrcs

B.A.1492/2007

3