IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 741 of 2007()
1. HAKKIM ALIAS LUKNUMUL HAKKIM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/02/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 741 OF 2007
````````````````````````````````````````````````````
Dated this the 13th day of February, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the accused in Crime No.74/2007 of Pattambi Police Station for
an offence punishable under Section 302 I.P.C., seeks his enlargement
on bail. Petitioner was arrested on 31.1.2007.
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 from a future date.
Accordingly, the petitioner is directed to be released on bail with effect
from 28.2.2007 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., Pattambi 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.
BA.741/07
2
2. The petitioner shall not enter the limits of
the Pattambi Police Station until further orders
except for the purpose of complying with
Condition No.1.
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