High Court Kerala High Court

Akhileshkumar vs State Of Kerala on 26 November, 2010

Kerala High Court
Akhileshkumar vs State Of Kerala on 26 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7621 of 2010()


1. AKHILESHKUMAR, S/O. SASIKUMAR,
                      ...  Petitioner
2. ABHIJITH, S/O. SHANMUGHAN,
3. PRAYAN, S/O. PRASAD, AGED 19 YEARS,

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.P.M.ZIRAJ

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :26/11/2010

 O R D E R
                           V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No. 7621 of 2010
                  - - - - - - - - - - - - - - - -
           Dated this the 26th day of November, 2010.

                              O R D E R

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

who are accused Nos.1 to 3 in Crime No.1450 of 2010 of

Kodungallur Police Station for offences punishable under Sections

143, 147, 148 and 326 r/w Section 149 I.P.C., seek their

enlargement on bail. The petitioners were arrested on

03.11.2010.

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 undergone by 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 w.e.f 04.12.2010 on their 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

B.A. No.7621 /2010 : 2:

Magistrate concerned and subject to the following conditions:

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioners shall make themselves
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. The petitioners shall not influence or
intimidate the prosecution witnesses nor
shall they attempt to tamper with the
evidence for the prosecution.

4. 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 him shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

rv