High Court Kerala High Court

Brijlal @ Lalan vs State Of Kerala on 1 March, 2007

Kerala High Court
Brijlal @ Lalan vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1032 of 2007()


1. BRIJLAL @ LALAN, S/O. M.K.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.C.K.SAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :01/03/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                 B.A. No. 1032 OF 2007

                        ````````````````````````````````````````````````````

                        Dated this the 1st day of March, 2007


                                          O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner,

who is the 5th accused in Crime No.209/2006 of Mararikkulam Police

Station for offences punishable under Secs.143, 147, 148, 506(i) and

302 read with section 149 I.P.C., seeks his enlargement on bail. The

occurrence took place at about 9.30 a.m. on 28.8.2006. Petitioner was

arrested on 30.12.2006.

2. Eventhough the learned Public Prosecutor opposed the

application, having regard to the duration of judicial custody of the

petitioner and the other circumstances of the case, 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, Alappuzha 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.1032/07

: 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