IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6652 of 2010()
1. RAVI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.C.VALSALAN
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.6652 of 2010
------------------------------------------------
Dated this the 26th day of October, 2010
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioners who are accused Nos.2, 5 & 6 in Crime No.526 of
2010 of Kollam West Police Station for offences punishable
under Sections 454, 461, 380 & 411 read with Section 34
I.P.C., seek their enlargement on bail.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners, the present
stage of investigation of the case and the other circumstances
of the case etc., I am inclined to grant bail to the petitioners.
Accordingly, the petitioners are directed to be released on bail
on each of them executing a bond for Rs. 15,000/- (Rupees
fifteen thousand only) with two solvent sureties (each of whom
shall furnish solvency certificate for the said amount) each for
the like amount to the satisfaction of the Magistrate
concerned and subject to the following conditions:-
Bail Appln.No.6652/2010
: 2 :
1. The petitioners shall make themselves
available for interrogation as and when
required by the investigating officer.
2. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they
attempt to tamper with the evidence for the
prosecution.
3. The petitioners shall not commit any offence
while on bail.
If the petitioners commit breach of any of the above
conditions, the bail granted to them shall be liable to be
cancelled.
This application is allowed as above.
V.RAMKUMAR, JUDGE
skj