High Court Kerala High Court

Anilkumar vs State Of Kerala on 6 February, 2007

Kerala High Court
Anilkumar vs State Of Kerala on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 647 of 2007()


1. ANILKUMAR, S/O. MUTHUKRISHNAN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.SANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/02/2007

 O R D E R
                                  V. RAMKUMAR, J.

                             - - - - - - - - - - - - - - - - -

                   BAIL APPLICATION NO. 647 OF 2007

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 6th DAY OF FEBRUARY, 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.17/07 of Chavara Police Station for an

offence punishable under Section 304B I.P.C., seeks his enlargement

on bail.

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 with effect from

19.2.2007. Accordingly, the petitioner is directed to be released on

bail with effect from 19.2.2007 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., Karunagappally

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.

B.A.NO.647/07                         Page numbers





                 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.

dsn