High Court Kerala High Court

V.V.Thomas vs State Of Kerala on 21 October, 2010

Kerala High Court
V.V.Thomas vs State Of Kerala on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6524 of 2010()


1. V.V.THOMAS,S/O.VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY CIRCLE
                       ...       Respondent

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :21/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6524 of 2010
             ------------------------------------------------
          Dated this the 21st 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.396 of 2010 of

Rajakadu Police Station for offences punishable under Sections

294(b) & 307 I.P.C., seeks his enlargement on bail. The

petitioner was arrested on 3/10/2010.

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 29/10/2010 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 Judicial Magistrate of the First Class, Adimaly and subject to

the following conditions:-

Bail Appln.No.6524/2010
: 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
skj