High Court Kerala High Court

Reji vs State Of Kerala on 6 October, 2010

Kerala High Court
Reji vs State Of Kerala on 6 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6280 of 2010()


1. REJI, S/O.JOSEPH, AGED 28 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.THOMAS M.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/10/2010

 O R D E R
                       V. RAMKUMAR, J.
                   - - - - - - - - - - - - - - - - -
             Bail Application NO. 6280 of 2010
                    - - - - - - - - - - - - - - - -
                 DATED: 7th 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. 616 of
2010 of Mulanthuruthy Police Station for offences
punishable under Sections 4357, 461 and 380 I.P.C. seeks
his enlargement on bail. Petitioner was arrested on 6-
7-2010.

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 on his executing a bond
for Rs. 25,000/- (Rupees twenty five thousand only) with
two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M.I, Ernakulam and subject to the
following conditions:

1. The petitioner shall report before the

Bail Application NO. 6280 of 2010 -:2:-

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.
Dated this the 7th day of October, 2010.

Sd/-V.RAMKUMAR, JUDGE.

ani.                              /true copy/


                                         P.S. to Judge

Bail Application NO. 6280 of 2010   -:3:-