IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1523 of 2007()
1. MURALIKRISHNAN,AGED 29 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1523/2007
-----------------------------
Dated this 13th day of March, 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.28/2007 of Kongad
Police Station for an offence punishable under Section 376
IPC, seeks his enlargement on bail. Petitioner was arrested on
22.2.2007.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offence and the
other circumstances of the case, I am inclined to grant bail to
the petitioner, but from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from
26.3.2007, 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-II, Palakkad and
subject to the following conditions:
B.A.1523/2007
2
(a). The petitioner shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
(b). The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the
final report.
(c). The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.
(d). The petitioner shall not commit any
offence while on bail.
4. If the petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be
cancelled.
The application is allowed as above.
V.RAMKUMAR,
JUDGE
mrcs
B.A.1523/2007
3