IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7045 of 2006()
1. LAL, S/O. THANKAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.SREEKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :05/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 7045 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 5TH DAY OF DECEMBER, 2006
O R D E R
Petitioner, who is the 2nd accused in Crime No.771/05 of
Kazhakkuttam Police Station for offences punishable under sections
143, 147, 148, and 307 read with section 149 IPC and sections 3 and
4 of the Explosive Substances Act, seeks bail. The petitioner
surrendered before the court on 29.9.2006 and was remanded to
custody on that day.
2. Learned Public Prosecutor on instructions admitted that the
final report has not been submitted in this case so far. If so, by virtue
of the proviso to section 167(1) Cr.P.C., the petitioner is entitled to
bail as of right. Accordingly, the petitioner is directed to be released
on bail on his executing a bond for Rs. 20,000/- (Rupees Twenty
thousand only) with two solvent sureties each for the like amount to
the satisfaction of the J.F.C.M.-III, Thiruvananthapuram 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.
Ba/7045/06 2
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