High Court Kerala High Court

Baiju vs State Of Kerala on 6 September, 2010

Kerala High Court
Baiju vs State Of Kerala on 6 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5143 of 2010()


1. BAIJU, S/O.JAMES
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.R.GOPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                      - - - - - - - - - - - - - - - - -
               Bail Application No. 5143 of 2010
              - - - - - - - - - - - - - - - - - - - - - - - - - -
          Dated this the 6th day of September, 2010

                                O R D E R

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

who is accused No.1 in Crime No.259/2010 of Vilappilsala Police

Station for offences punishable under Sections 341, 324, 308 and

34 I.P.C., seeks his enlargement on bail. Petitioner was arrested

on 19.07.2010.

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 17.09.2010 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., Kattakada and subject to the following conditions:

B.A.No. 5143/2010 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.

ln