IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7463 of 2006()
1. MADHU @ NARAYANANKUTTY,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/12/2006
O R D E R
V. RAMKUMAR, J.
---------------------------
B.A.NO.7463 OF 2006
---------------------------
Dt. DECEMBER 15, 2006
ORDER
Petitioner who is the 2nd accused in Crime No.68/2002
of Sholayar Police Station for an offence punishable under
sec.489B read with sec.34 IPC, seeks bail.
2. The petitioner was on bail during the crime stage
of the case. After the committal of the case to the
Sessions Court, Palakkad where the case is now pending as
S.C.1136/2005, the petitioner did not appear. According to
the petitioner he did not receive any summons. At a stage
when non-bailable warrants of arrest issued against the
petitioner by the Sessions Court were pending, he
surrendered before that court on 26.8.2006. He filed an
application for bail which was rejected and he was remanded
to custody.
3. A1 to A3 who were also similarly placed have been
granted bail by this court as per order dt.13.10.2006 in
B.A.5998/2006. I do not think that the petitioner herein
should be treated differently. Accordingly, the petitioner
is directed to be released on bail on his executing a bond
for Rs.25000/- (twenty five thousand) with two solvent
sureties each for the like amount to the satisfaction of
BA 7463/2006 2
the Sessions Judge, Palakkad and subject to the condition
that the petitioner shall be present before the trial court
on all the dates of posting of the above Sessions Court.
This petition is allowed as above.
(V.RAMKUMAR, JUDGE)
mt/-