IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7167 of 2006()
1. RASHEED, S/O.HYDROSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.RAFFEEKH.K
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :12/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7167 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 12TH DAY OF DECEMBER, 2006
O R D E R
In this Petition filed under Sec.439 Cr.P.C. the petitioner who is
the 1st accused in Crime No.144/06 of Kenichira Police Station for
offences punishable under Sections 366A, 376(2)(g) and 506(ii) read
with section 34 I.P.C., 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, 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 with effect from
18.12.2006. Accordingly, the petitioner is directed to be released on
bail with effect from 18.12.2006 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, Sulthan
Bathery 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 not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with the
evidence for the prosecution.
B.A.NO.7167/06 Page numbers
3. 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.
dsn