IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1739 of 2007()
1. SHAHEER, AGED 25 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.T.SURESHKUMAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/03/2007
O R D E R
V. RAMKUMAR, J.
````````````````````````````````````````````````````
B.A. No. 1739 OF 2007 B
````````````````````````````````````````````````````
Dated this the 22nd day of March, 2007
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the first accused in Crime No.86/07 of East Police Station,
Kollam for offences punishable under Secs.498A, 337 and 511 of 313
read with section 34 I.P.C., seeks his enlargement on bail. The
marriage between the petitioner and Shaheena, the defacto
complainant, took place on 26.10.06. The petitioner was arrested on
1.3.07 and ever since he has been in custody.
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.-II, Kollam 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.
BA.1739/07
: 2 :
2. The petitioner shall make himself
available for interrogation as and when
required by the police till the filing of the final
report.
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