IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6681 of 2010()
1. SUDHEESH @ SUDHI, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.G.PRIYADARSAN THAMPI
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :26/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6681 of 2010
------------------------------------------------
Dated this the 26th day of October, 2010
ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is the sole accused in Crime No.255 of 2010 of
Kanakakunnu Police Station for an offence punishable under
Section 376 I.P.C., seeks his enlargement on bail. The
petitioner was arrested on 02/10/2010.
2. I heard the learned counsel for the petitioner and
the learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 08/11/2010 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 Appln.No.6681/2010
: 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 at any time 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