IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 242 of 2007()
1. BIBU PAUL, AGED 20 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIV NAMBISAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.242 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 17th DAY OF JANUARY, 2007
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the 12th accused in Crime No.575/06 of Chengamanad Police Station
for an offence punishable under Section 395 read with section 34
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. 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.-I, Aluva,
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.242/07 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