High Court Kerala High Court

Muralikrishnan vs State Of Kerala Represented By The on 13 March, 2007

Kerala High Court
Muralikrishnan vs State Of Kerala Represented By The on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1523 of 2007()


1. MURALIKRISHNAN,AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/03/2007

 O R D E R
                             V.RAMKUMAR, J.

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

                     Bail Application No. 1523/2007

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

                   Dated this  13th day of March, 2007


                                   O R D E R

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

petitioner who is the accused in Crime No.28/2007 of Kongad

Police Station for an offence punishable under Section 376

IPC, seeks his enlargement on bail. Petitioner was arrested on

22.2.2007.

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

learned Public Prosecutor.

3. Having regard to the nature of the offence 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

26.3.2007, 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 J.F.C.M-II, Palakkad and

subject to the following conditions:

B.A.1523/2007

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.1523/2007

3