IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7237 of 2006()
1. SUDHILAL.M.S., S/O.SUMITHRAN,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.P.RAMACHANDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 7237 of 2006
- - - - - - - - - - - - - - - -
DATED: 7-12-2006
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is
the sole accused in Crime No. 132/2006 of Kelakaom Police Station
for offences punishable under Secs. 307 and 302 read with Sec. 34
I.P.C., seeks his enlargement on bail. Petitioner surrendered before
court on 15-11-2006.
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.,
Kuthuparamba, 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.
Bail A.No.7237/06 -: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.
Sd/- V.RAMKUMAR, JUDGE.
ani.
/true copy/
P.A. to Judge.
Bail A.No.7237/06 -:3:-