IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1032 of 2007()
1. BRIJLAL @ LALAN, S/O. M.K.SUKUMARAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.C.K.SAJEEV
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1032 OF 2007
````````````````````````````````````````````````````
Dated this the 1st day of March, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the 5th accused in Crime No.209/2006 of Mararikkulam Police
Station for offences punishable under Secs.143, 147, 148, 506(i) and
302 read with section 149 I.P.C., seeks his enlargement on bail. The
occurrence took place at about 9.30 a.m. on 28.8.2006. Petitioner was
arrested on 30.12.2006.
2. Eventhough the learned Public Prosecutor opposed the
application, having regard to the duration of judicial custody of the
petitioner and the other circumstances of the case, 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, Alappuzha 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.
BA.1032/07
: 2 :
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)
aks