IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 485 of 2007()
1. K.N.ANEEZ, S/O.K.A.NAZEER HUSSAIN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/01/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 485 OF 2007 A
````````````````````````````````````````````````````
Dated this the 31st day of January, 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.2/2007 of Palakkad Town South Police
Station for an offence punishable under Sec.511 of 376 I.P.C., seeks
his enlargement on bail. Petitioner was arrested on 11.1.2007.
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.-III, 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.
2. The petitioner shall make himself available
for interrogation as and when required by the
police till the filing of the final report.
BA.485/07
2
3. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
4. 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)
aks