High Court Kerala High Court

Jagadeesh K.K. vs S.H..O. Valapattanam Police … on 7 February, 2007

Kerala High Court
Jagadeesh K.K. vs S.H..O. Valapattanam Police … on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 709 of 2007()


1. JAGADEESH K.K., AGED 30 YEARS,
                      ...  Petitioner

                        Vs



1. S.H..O. VALAPATTANAM POLICE STATION,
                       ...       Respondent

                For Petitioner  :SRI.M.SANTHOSHKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/02/2007

 O R D E R
                                   V. RAMKUMAR, J.

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

                    BAIL APPLICATION NO.709  OF 2007

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

              DATED THIS THE 7th DAY OF FEBRUARY, 2007


                                        O R D E R

Petitioner who is the 5th acused in Crime No..589/06 of

Valapattanam Police Station for offences punishable under sections

498B and 489C IPC, seeks his enlargement on bail. He was arrested

on 6.12.2006 with five counterfeit notes of 100 rupee denomination

from his purse inside a Tata Sumo vehicle.

2. Even though the learned Public Prosecutor opposed the

application, he fairly conceded that final report has not been laid even

after 60 days of detention of the petitioner. If so, the petitioner is

entitled to bail as of right by virtue of the proviso to section 167(2)

Cr.P.C. Accordingly, the petitioner is directed to be released on bail

on his executing a bond for Rs.20,000/- (Rupees Twenty thousand

only) with two solvent sureties each for the like amount to the

satisfaction of the J.F.C.M.-II, Kannur 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.

B.A.NO.709/07                         Page numbers





                 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.

dsn