High Court Kerala High Court

Vinod vs State Of Kerala on 14 January, 2011

Kerala High Court
Vinod vs State Of Kerala on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 189 of 2011()


1. VINOD, S/O. BALAN, VINOD BHAVAN,
                      ...  Petitioner
2. PRABHU S/O.UNNI PULARI BHAVAN,
3. SANOSH S/O. NEELAMBARAN, CHARUVILA

                        Vs



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

                For Petitioner  :SRI.SYAM J SAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/01/2011

 O R D E R
                           V. RAMKUMAR, J.
                 - - - - - - - - - - - - - - - - -
                  Bail Application No. 189 of 2011
                  - - - - - - - - - - - - - - - -
            Dated this the 14th day of January, 2011.

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C., the petitioners,

who are the accused in Crime No.1945 of 2010 of

Chadayamangalam Police Station for offences punishable under

Sections 308 read with Section 34 I.P.C and Section 27 of the

Arms Act, seek their enlargement on bail. The petitioners were

arrested on 01.11.2011.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioners, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioners. Accordingly, the petitioners are directed to be

released on bail w.e.f 09.02.2011 on their executing a bond for

`15,000/- (Rupees fifteen thousand only) with two solvent sureties

each for the like amount to the satisfaction of the Magistrate

B.A. No.189/2011 : 2:

concerned and subject to the following conditions:

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioners shall make themselves
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.

4. The petitioners shall not commit any
offence while on bail.

If the petitioners commit 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.

rv