IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4879 of 2010()
1. TINTU JOHN SAMUEL,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE
... Respondent
For Petitioner :SRI.JACOB P.ALEX
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :31/08/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.4879 of 2010
------------------------------------------------
Dated this the 31st day of August, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioner who is the sole accused in Crime No.649/2010 of
Pandalam Police Station for offences punishable under Section
376 I.P.C. and Section 67 of the IT Act, seeks his enlargement
on bail. The petitioner was arrested on 21/06/2010.
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 of the petitioner, the present stage
of investigation 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
13/9/2010 on the petitioner 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 Judicial Magistrate of
the First Class, Adoor and subject to the following conditions:
1. The petitioner shall report before the
Bail Appln.No.4879/2010
: 2 :
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioner shall make himself available
for interrogation including custodial
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
skj