IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7680 of 2006()
1. ANTONY PRAVEEN, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.K.RAFEEK
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 7680 of 2006
- - - - - - - - - - - - - - - -
DATED: 10-01-2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C. the petitioner who is
the 2nd accused in Crime No. 254/06 of Kuthiyathodu Police Station
for an offence punishable under Secs. 380 read with Sec. 34 I.P.C.,
seeks anticipatory bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the allegations levelled
against the petitioner and the other circumstances of the case, I am
inclined to grant anticipatory bail to the petitioner. Accordingly, a
direction is issued to the officer-in-charge of the police station
concerned to release the petitioner on bail for a period of one month
in the event of his arrest in connection with the above case 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 to the
said officer and subject to the following conditions:
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
Bail A.No.7680 of 2006 -:2:-
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.
Sd/- V.RAMKUMAR,
JUDGE.
ani.
/true copy/
P.A. to Judge.