IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5663 of 2010()
1. P.LATHEEF, S/O.SOOPPY,
... Petitioner
Vs
1. STATE THROUGH S.H.O.,
... Respondent
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/09/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Bail Application No.5663 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
DATED: 14th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 5th accused in Crime No.577/2010 of Thalipparambu
Police Station for an offence punishable under Sec. 395 I.P.C.,
seeks his enlargement on bail. Petitioner was arrested on
11.8.2010.
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 undergone by the petitioner, the
present stage of investigation of the case 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 with effect from 22.9.2010 on his executing a bond for
Rs.15,000/- (Rupees fifteen thousand only) with two solvent
sureties each for the like amount to the satisfaction of the J.F.C.M
Court, Thalipparambu and subject to the following conditions:
Bail Application No.5663 of 2010
2
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 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.
dmb