High Court Kerala High Court

Sreekumar vs State Of Kerala on 7 October, 2008

Kerala High Court
Sreekumar vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6036 of 2008()


1. SREEKUMAR, AGED 38 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :07/10/2008

 O R D E R
                             K.HEMA, J.
                -------------------------------------------------
                         B.A.No.6036 of 2008
                -------------------------------------------------
             Dated this the 7th day of October, 2008



                                O R D E R

This petition is for bail.

2. The alleged offence is under Section 307 IPC.

According to prosecution, petitioner attempted to commit

murder of the defacto complainant by stabbing her with a knife.

3. The incident occurred on 8.2.2008 and the petitioner

was arrested on 10.9.2008. Petitioner is in custody since then.

Learned public prosecutor submitted that he has no objection in

granting bail, but, stringent conditions may be imposed.

Hence, bail is granted to the petitioner on the following

terms and conditions:

(i) Petitioner shall execute a bond for Rs.50,000/- with

two solvent sureties each for the like sum to the

satisfaction of the Magistrate Court concerned.

(ii) Petitioner shall report before the Investigating Officer

on every Monday, Wednesday and Saturday between

10 a.m. and 1 p.m. until further orders.

BA No.6036/08 2

(iii) Petitioner shall not enter the limits of the police

station within which the crime is registered except for

direction in clause no.(ii) above.

(iv) Petitioner shall not influence or intimidate any

witness or tamper with evidence or commit any

offence while on bail and in case of breach of this

condition, bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE
csl