High Court Kerala High Court

Anilkumar vs State Of Kerala on 23 December, 2010

Kerala High Court
Anilkumar vs State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8440 of 2010()


1. ANILKUMAR, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application No. 8440 of 2010
                      - - - - - - - - - - - - - - - -
                       DATE: 23- 12- 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. 984 of 2010 of Kilimanoor

Police Station, Thiruvananthapuram, for offences punishable

under Sections 451, 354 and 376 of I.P.C. seeks his

enlargement on bail. The petitioner was arrested on 24-11-

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 w.e.f. 31-12-2010 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

B.A. No. 8440 of 2010

Magistrate concerned 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 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.

Dated this the 23rd day of December, 2010.

V.RAMKUMAR, JUDGE.

ani/