IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1697 of 2007(D)
1. D.SASIKUMAR,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE S.I. OF POLICE,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :23/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1697/2007 (B)
-----------------------------
Dated this 23rd day of March, 2007
O R D E R
In this Petition filed under Sec. 438 Cr.P.C., the
petitioner, who is the accused in Crime No.106/2007 of
Parassala Police Station for offences punishable under
Sections 452, 324 and 294(b) IPC, seeks anticipatory bail.
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 Investigating Officer 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/- (Rupees ten thousand only)
with two solvent sureties each for the like amount to the
satisfaction to the Investigating officer and subject to the
following conditions:
(a). Petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
B.A.1697/2007
2
(b). The petitioner shall make himself
available for interrogation as and when
required by the Investigating Officer.
(c). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
(d). Petitioner shall not commit any
offence while on bail.
(e). Petitioner shall surrender before the
Magistrate concerned and seek regular bail
in the meanwhile.
4. If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1697/2007
3