IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 5084 of 2007()
1. PERIYA KARUPPAYYA, S/O.RAMAYYA,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :21/08/2007
O R D E R
R.BASANT, J
= = = = = = = = = = = = =
B.A.No.5084 of 2007
= = = = = = = = = = = = = =
Dated this the 21st day of August, 2007
ORDER
Application for regular bail. Petitioner is the first accused.
Crime has been registered under the provisions of Wild life
(Protection) Act. The crux of the allegations is that the petitioner
along with co-accused was found to be in possession of tiger skin
in violation of the provisions of the Wild life (Protection) Act.
The petitioner was arrested on 3.08.07. He continues in custody
from that date. The learned counsel for the petitioner submits
that the petitioner is absolutely innocent. Even accepting the
allegations raised by the prosecution, what was seized was not
genuine tiger skin at all. It was the skin of some other animal
painted fraudulently to make it appear to be the skin of a tiger.
2. The learned counsel for the petitioner prays, the learned
Public Prosecutor does not oppose the said prayer and I am
satisfied that the petitioner can now be enlarged on bail subject
to appropriate conditions.
3. In the result, this petition is allowed. The petitioner
B.A.No.5084 of 2007 2
shall be released on bail on the following terms and conditions:
i) The petitioner shall execute a bond for Rs.50,000/-
(Rupees fifty thousand only) with two solvent sureties each for
the like sum to the satisfaction of the learned Magistrate.
iii) The petitioner shall make himself available for
interrogation before the Investigating Officer between 10 a.m and
12 noon on all Mondays and Fridays, for a period of three
months. Thereafter, he shall make himself available for
interrogation as and when directed by the investigating officer in
writing to do so.
(R.BASANT, JUDGE)
sj