High Court Kerala High Court

Sudhilal.M.S. vs State Of Kerala on 7 December, 2006

Kerala High Court
Sudhilal.M.S. vs State Of Kerala on 7 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7237 of 2006()


1. SUDHILAL.M.S., S/O.SUMITHRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.P.RAMACHANDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :07/12/2006

 O R D E R
                                  V. RAMKUMAR, J.

                            - - - - - - - - - - - - - - - - -

                     Bail Application NO. 7237  of 2006

                             - - - - - - - - - - - - - - - -

                                DATED:  7-12-2006


                                       O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who is

the sole accused in Crime No. 132/2006 of Kelakaom Police Station

for offences punishable under Secs. 307 and 302 read with Sec. 34

I.P.C., seeks his enlargement on bail. Petitioner surrendered before

court on 15-11-2006.

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.,

Kuthuparamba, 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.

Bail A.No.7237/06 -:2:-

2. The petitioner shall not influence or intimidate the

prosecution witnesses nor shall he attempt to

tamper with the evidence for the prosecution.

3. 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.

                                                      Sd/- V.RAMKUMAR,    JUDGE.





ani.

                                 /true copy/




                                        P.A. to Judge.


Bail A.No.7237/06    -:3:-