High Court Kerala High Court

Satheesh vs State Of Kerala on 28 November, 2006

Kerala High Court
Satheesh vs State Of Kerala on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 6998 of 2006()


1. SATHEESH, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/11/2006

 O R D E R
                                   V. RAMKUMAR, J.

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

                   BAIL APPLICATION NO.6998  OF 2006

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

           DATED THIS THE 28th  DAY OF NOVEMBER, 2006


                                        O R D E R

Petitioner seeks anticipatory bail on the allegation that the Adoor

Police is after him in connection with Crime No.770/06 of Adoor Police

Station, for offences punishable under sectioins 143, 148, 447, 323

and 307 read with section 149 IPC.

2. Learned Public Prosecutor on instructions submitted that the

petitioner has not been arraigned as an accused in the above case and

that the Police are still making enquiries as to the persons other than

accused 1 and 2 who were in the company of accused 1 and 2 when

the defacto complainant was attacked on 4.11.2006. This will indicate

that the apprehension entertained by the petitioner is well founded.

Accordingly, I am inclined to grant anticipatory bail to the petitioner.

A direction is therefore issued to the Investigating Officer to release

the petitioner on bail for a period of one month in the event of his

arraignment as an accused or arrest in connection with the above

crime, on the petitioner executing a bond for Rs.10,000/- with two

solvent sureties each for the like amount to the satisfaction of the said

officer and subject to the following conditions:

B.A.NO.6998/06 Page numbers

1. 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 Investigating

Officer.

3. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

4. Petitioner shall not commit any offence while on

bail.

5. Petitioner shall surrender before the Magistrate

concerned and seek regular bail in the meanwhile.

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