IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7410 of 2006()
1. RAJOY, S/O. YESUDASAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
For Petitioner :SRI.BRIJESH MOHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7410 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 14TH DAY OF DECEMBER, 2006
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the accused in Crime No.937/06 of Kundara Police Station for
offences punishable under Sections 511 of 376, 323, 451, 354 and
294(b) I.P.C., seeks his enlargement on bail. The petitioner was
arrested on 24.10.2006.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, 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.-I, Kollam
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.
B.A.NO.7410/06 Page numbers
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.
dsn