IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1851 of 2007()
1. RAJESH @ SAMAN,AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REP.BY PUBLIC PROSECUTOR
... Respondent
For Petitioner :SRI.RAJESH VIJAYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :27/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1851 OF 2007 B
````````````````````````````````````````````````````
Dated this the 27th 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.212/06 of Eloor Police Station for
offences punishable under Secs.366A and 376 I.P.C., seeks his
enlargement on bail. Petitioner was arrested on 7.3.2007.
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. 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., North Paravur 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.
BA.1851/07
: 2 :
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)
aks