IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 67 of 2007()
1. T.K.MANOJAN, S/O.BALAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.VALSALAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/01/2007
O R D E R
V.Ramkumar, J.
========================
B.A.No.67 of 2007
========================
Dated this the 8th day of January, 2007.
ORDER
In this Petition filed under Sec. 439 Cr.P.C. the petitioners who
is the first accused in Crime No.128 of 2006 of Thottilpalam Police
Station for an offence punishable under Sec. 376 I.P.C., seeks his
enlargement on bail.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offence, 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.,
Nadapuram 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.
2. The petitioner shall make himself available for
BA 67/07 -: 2 :-
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.
ess 8/1
BA 67/07 -: 3 :-