IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7515 of 2006()
1. AYYAPPAN, S/O. DHARMALINGAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DEPUTY RANGER,
For Petitioner :SRI.N.K.KARNIS
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.7515/2006
-------------------------------
DATED: DECEMBER 19, 2006
O R D E R
Petitioner who is the sole accused in O.R. No.25/2006
of Marayoor Forest Range for an offence punishable under
Sec.27(1)e(3) and (4) of the Kerala Forest Act, seeks his
enlargement on bail. The petitioner was arrested on
23.10.2006.
2. I heard the learned counsel for the petitioner
and the learned Public Prosecutor.
3. Having regard to the nature of the offence, 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., Devikulam 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 not influence or
intimidate the prosecution witnesses nor shall
Bail A.No.7515/2006 -:2:-
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/-