IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6649 of 2010(R)
1. ROYISH T.RAJU, S/O.RAJU THOMAS,
... Petitioner
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :22/10/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Bail Application No. 6649 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
DATED: 22nd day of October, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the sole accused in Crime No.1323/2010 of Kottayam
West Police Station for offences punishable under Secs. 419 and
420 I.P.C., Section 38, 39 of the Travancore – Cochin Medical
Practitioners Act and Section 15(2)(3) of the Indian Medical
Council Act, seeks his enlargement on bail. Petitioner was
arrested on 27.9.2010.
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 2.11.2010 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. 6649 of 2010
2
1. The petitioner shall not enter the limits of
Kottayam West Police Station except for the
purpose of complying with the condition for
reporting.
2. The petitioner shall not hold himself out
as a medical practitioner wherever he is.
3. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
4. The petitioner shall make himself available
for interrogation as and when required by the
police till the filing of the final report.
5. The petitioner shall not influence or
intimidate the prosecution witnesses nor shall
he attempt to tamper with the evidence for
the prosecution.
6. 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