IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6245 of 2010()
1. SURAJ P., AGED 32 YEARS, S/O. SUNDARAN,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/10/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.6245 of 2010
------------------------------------------------
Dated this the 8th day of October, 2010
ORDER
In this petition filed under Section 439 Cr.P.C. the
petitioner who is accused No.1 in Crime No.485 of 2010 of
Medical College Police Station, Kozhikode for an offence
punishable under Section 304(b) read with Section 34 I.P.C.,
seeks his enlargement on bail. The petitioner was arrested on
17/8/2010.
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 20/10/2010 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, Kunnamangalam and
subject to the following conditions: –
Bail Appln.No.6245/2010
: 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