High Court Kerala High Court

Babu @ Kuttan (Baby) vs State Of Kerala on 10 January, 2007

Kerala High Court
Babu @ Kuttan (Baby) vs State Of Kerala on 10 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 73 of 2007()


1. BABU @ KUTTAN (BABY),
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                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.73/2007

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

                            DATED: JANUARY 10, 2007



                                     O R D E R

Petitioner who is the 3rd accused in Crime No.285/2006

of Kuravilangad Police Station for offences punishable

under Secs.143, 147, 149, 152, 341, 506(i), 294(b), 186,

189 and 353 I.P.C., seeks anticipatory bail. The

occurrence took place on 27.12.2006.

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/- (Ten thousand

only) with two solvent sureties each for the like amount to

the satisfaction of 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.

Bail A.No.73/2007 -:Page numbers:-

2. Petitioner shall make himself available for

interrogation as and when required by the

Investigating Officer.

3. 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.

V.RAMKUMAR, JUDGE

mt/-