IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1492 of 2007()
1. SHAIJU M.P., S/O.KUNJAN, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.KRISHNADAS P. NAIR
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. 1492/2007
-----------------------------
Dated this 14th 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.57/2007 of
Ernakulam Town South Police Station for offences punishable
under Sections 457, 461, 380 and 381 IPC read with Section
34 IPC, seeks his enlargement on bail. Petitioner was
arrested on 29.1.2007.
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, but from a future date. Accordingly, the
petitioner is directed to be released on bail with effect from
23.3.2007, 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 Additional C.J.M, Eranakulam
and subject to the following conditions:
B.A.1492/2007
2
(a). The petitioner shall report before
the Investigating Officer between 9 a.m.
and 11 a.m. on all Wednesdays.
(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.1492/2007
3