IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7484 of 2006()
1. ANOOP MOHAN, AGED 23,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.PHILIP M.VARUGHESE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/12/2006
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7484/2006
-------------------------------
DATED: DECEMBER 19, 2006
O R D E R
Petitioner who is the 7th accused in Crime No.620/2006
of Kayamkulam Police Station for offences punishable under
Secs.143, 144, 147, 148, 323, 324 and 302 read with sec.149
I.P.C., seeks his enlargement on bail. The occurrence
took place on 16.11.2006. The petitioner surrendered
before the J.F.C.M., Kayamkulam on 28.11.2006.
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., Kayamkulam 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.7484/2006 -: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.
mt/-