IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 1446 of 2007()
1. SIVADASAN, S/O ARUMUGHAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/03/2007
O R D E R
V.RAMKUMAR, J.
----------------------------
Bail Application No. 1446/2007
-----------------------------
Dated this 7th day of March, 2007
O R D E R
The petitioner who is the second accused in Crime
No.17/2007 of Nattukal Police Station for offences punishable
under Sections 457 and 380 IPC read with Section 34 IPC with
regard to the theft of brass equipments, copper pot, vessels
etc., belonging to Sree Kalangottiri Bhagavathy Temple,
Alanellur, seeks his enlargement on bail. The petitioner was
arrested on 21.1.2007.
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. 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, Mannarkkad
and subject to the following conditions:
(a). The petitioner shall report before
the Investigating Officer between 9 a.m.
and 11 a.m. on all Wednesdays.
B.A.1446/2007
2
(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.1446/2007
3