High Court Kerala High Court

Renjith vs State Of Kerala on 13 December, 2010

Kerala High Court
Renjith vs State Of Kerala on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8093 of 2010()


1. RENJITH, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



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

2. THE SUB IINSPECTOR OF POLICE

                For Petitioner  :SRI.ALEXANDER GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :13/12/2010

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.8093 of 2010
             -----------------------------------------------
         Dated this the 13th day of December, 2010

                                ORDER

In this Petition filed under Section 439 Cr.P.C., the

petitioner, who is accused No.1 in Crime No.2709 of 2010 of

Kottarakkara Police Station for offences punishable under

Sections 379 & 120(b) read with Section 34 I.P.C., seeks his

enlargement on bail. The petitioner was arrested on

17/11/2010.

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 29/12/2010 on his executing a bond for

`15,000/- (Rupees fifteen thousand only) with two solvent

sureties each for the like amount to the satisfaction of the

Magistrate concerned and subject to the following conditions:-

Bail Appln.No.8093/2010
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 at any time 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