High Court Kerala High Court

Selvaraj vs State Of Kerala on 3 August, 2010

Kerala High Court
Selvaraj vs State Of Kerala on 3 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4607 of 2010()


1. SELVARAJ, AGED 33 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.BIJU .C. ABRAHAM

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :03/08/2010

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.4607 of 2010
                 - - - - - - - - - - - - - - - -
                       DATED: 03.08.2010

                             O R D E R

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

who is the accused in Crime No.359/2010 of Vellarada Police

Station for offences punishable under Secs.498A and 306 IPC

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 offences, the

duration of judicial custody of the petitioners, 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 w.e.f. 20.08.2010 on

executing a bond for Rs. 25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like amount to the

satisfaction of the J.F.C.M-III, Neyyattinkara and subject to the

following conditions:

Bail A.No.4607/2010 -: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 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.

sj