High Court Kerala High Court

Shariyar vs The State Of Kerala on 2 March, 2007

Kerala High Court
Shariyar vs The State Of Kerala on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 1242 of 2007()


1. SHARIYAR,S/O.IBRAHIMKUTTY,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/03/2007

 O R D E R
                                    V. RAMKUMAR, J.


                        ````````````````````````````````````````````````````

                                B.A. No. 1242 OF 2007 A

                        ````````````````````````````````````````````````````

                        Dated this the 2nd 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.107/2007 of Karunagappally Police

Station for offences punishable under Secs.366A and 376 I.P.C., seeks

his enlargement on bail. The occurrence took place on 29.1.2007.

Petitioner was arrested on 31.1.2007 and was remanded to judicial

custody where he continues. His earlier application for regular bail was

dismissed by this court as per order dated 14.2.2007 in B.A.No.890/07.

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., Karunagappally

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.1242/07

: 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