IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5268 of 2010()
1. BENOY, S/O.JOSEPH,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.BABU S. NAIR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :07/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 5268 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is the 9th accused in Crime No.166/CR/ASI/05 of the
C.B.C.I.D, OCW1, Trivandrum(Crime No.6/CB-2/05 of the
Contonment Police Station, Trivandurm) for offences punishable
under Sections 511 of 420, 489 B and C read with Section 34
I.P.C., seeks his enlargement on bail. Petitioner was arrested on
22.07.2010.
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 09.09.2010 on his executing a bond
for Rs. 15,000/- (Rupees tfifteen thousand only) with two solvent
B.A.No. 5268/2010 2
sureties each for the like amount to the satisfaction of the
J.F.C.M-III, Thiruvananthapuram and subject to the following
conditions:
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