High Court Kerala High Court

K.N.Aneez vs State Of Kerala on 31 January, 2007

Kerala High Court
K.N.Aneez vs State Of Kerala on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 485 of 2007()


1. K.N.ANEEZ, S/O.K.A.NAZEER HUSSAIN,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/01/2007

 O R D E R
                                    V. RAMKUMAR, J.


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

                                 B.A. No. 485 OF 2007 A

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

                    Dated this the 31st day of January, 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.2/2007 of Palakkad Town South Police

Station for an offence punishable under Sec.511 of 376 I.P.C., seeks

his enlargement on bail. Petitioner was arrested on 11.1.2007.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offence, 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. Accordingly, the

petitioner is directed to be released on bail 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.-III, Palakkad 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.

BA.485/07

2

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