High Court Kerala High Court

Riyas vs State Of Kerala on 29 September, 2010

Kerala High Court
Riyas vs State Of Kerala on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6084 of 2010()


1. RIYAS,S/O.HAMEED,CHERUPURAM VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :29/09/2010

 O R D E R
                         V. RAMKUMAR, J.
                     ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
              Bail Application No.6084 of 2010
              ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
           DATED: 29th day of September, 2010

                             O R D E R

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

who is the 3rd accused in Crime No.42/2010 of Perumbavoor

Police Station for offences punishable under Secs.498(A), 341,

323, 294(B), 506(ii), 427 and 188 read with 34 I.P.C., seeks his

enlargement on bail. The petitioner surrendered before the

Magistrate on 23.9.2010.

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 4.10.2010 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

Magistrate concerned and subject to the following conditions:-

Bail Application No.6084 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