IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 6998 of 2006()
1. SATHEESH, AGED 37 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.MADHUSOODHANAN NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :28/11/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.6998 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 28th DAY OF NOVEMBER, 2006
O R D E R
Petitioner seeks anticipatory bail on the allegation that the Adoor
Police is after him in connection with Crime No.770/06 of Adoor Police
Station, for offences punishable under sectioins 143, 148, 447, 323
and 307 read with section 149 IPC.
2. Learned Public Prosecutor on instructions submitted that the
petitioner has not been arraigned as an accused in the above case and
that the Police are still making enquiries as to the persons other than
accused 1 and 2 who were in the company of accused 1 and 2 when
the defacto complainant was attacked on 4.11.2006. This will indicate
that the apprehension entertained by the petitioner is well founded.
Accordingly, I am inclined to grant anticipatory bail to the petitioner.
A direction is therefore issued to the Investigating Officer to release
the petitioner on bail for a period of one month in the event of his
arraignment as an accused or arrest in connection with the above
crime, on the petitioner executing a bond for Rs.10,000/- with two
solvent sureties each for the like amount to the satisfaction of the said
officer and subject to the following conditions:
B.A.NO.6998/06 Page numbers
1. 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 Investigating
Officer.
3. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
4. Petitioner shall not commit any offence while on
bail.
5. Petitioner shall surrender before the Magistrate
concerned and seek regular bail in the meanwhile.
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