IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 483 of 2007()
1. KOTHAMOATH MANIKANTAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED
... Respondent
For Petitioner :SRI.P.S.SREEDHARAN PILLAI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :30/01/2007
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO. 483 OF 2007
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 30th 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 Cr.No.254/06 of Perumpadappa Police Station for
offences punishable under Sections 366A and 376 I.P.C., seeks his
enlargement on bail. He was arrested on 5.1.2007.
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 with effect from
5.2.2007. Accordingly, the petitioner is directed to be released on bail
with effect from 5.2.2007 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., Ponnani 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.483/07 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