High Court Kerala High Court

C.T.Shihab vs State Of Kerala on 21 December, 2006

Kerala High Court
C.T.Shihab vs State Of Kerala on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7575 of 2006()


1. C.T.SHIHAB, S/O. ABOOBACKER,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.K.DAMODARAN (SR.)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/12/2006

 O R D E R
                                 V. RAMKUMAR, J.

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

                  BAIL APPLICATION NO.7575 OF 2006

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

             DATED THIS THE 21st  DAY OF DECEMBER, 2006


                                      O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is

the 1st accused in Crime No.149/06 of Karuvarakundu Police Station

for offences punishable under Sections 498A and 304B 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 with effect from

28.12.2006. Accordingly, the petitioner is directed to be released on

bail with effect from 28.12.2006 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, Manjeri 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 he attempt to tamper with

the evidence for the prosecution.

B.A.NO.7575/06 Page numbers

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.

dsn