High Court Kerala High Court

Presheejan vs State Of Kerala on 14 March, 2007

Kerala High Court
Presheejan vs State Of Kerala on 14 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1556 of 2007()


1. PRESHEEJAN, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/03/2007

 O R D E R
                             V.RAMKUMAR, J.

                             ----------------------------

                       Bail Application No. 1556/2007

                             -----------------------------

                  Dated this  14th day of March, 2007


                                   O R D E R

The petitioner, who is the accused in Crime

No.36/2007 of Elathur Police Station for an offence punishable

under Section 25(1)(A) of the Arms Act, 1959, for allegedly

having been found in possession of sword stick and three steel

pipes on 27.2.2007 and who was arrested on the same day,

seeks his enlargement on bail.

2. I heard the learned counsel for the petitioner and

the learned Public Prosecutor.

3. Having regard to the nature of the offences and the

other circumstances of the case, 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, Koyilandi and

subject to the following conditions:

(a). The petitioner shall report before

the Investigating Officer between 9 a.m.

and 11 a.m. on all Wednesdays.

B.A.1556/2007

2

(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.1556/2007

3