High Court Kerala High Court

Hakim vs State Of Kerala Represented By on 30 January, 2007

Kerala High Court
Hakim vs State Of Kerala Represented By on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 478 of 2007()


1. HAKIM, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :30/01/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                   B.A. No. 478 OF 2007

                        ````````````````````````````````````````````````````

                      Dated this the 30th day of January, 2007


                                          O R D E R

In this Petition filed under Sec. 438 Cr.P.C. the petitioner,

who is the 2nd accused in Crime No.442/2006 of Vadakkekad Police

Station for offences punishable under Sections 324, 326 307 read with

section 34 I.P.C., 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 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/- (Rupees ten thousand only) with two solvent sureties each

for the like amount to the satisfaction to 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.

BA.478/07

2

2. The petitioner shall make himself available for

interrogation as and when required by the

Investigating Officer.

3. The 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.

Sd/-

(V. RAMKUMAR, JUDGE)

aks

True copy

P.A. to Judge