High Court Kerala High Court

B.Vasanthakrishnan vs State Of Kerala on 22 September, 2010

Kerala High Court
B.Vasanthakrishnan vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5799 of 2010()


1. B.VASANTHAKRISHNAN,
                      ...  Petitioner
2. BHASKARA PANICKER,
3. B.VANAMALI, AGED 54 YEARS,
4. B.VISWANATH, AGED 49 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.B.PREMOD

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :22/09/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.5799 of 2010
             ------------------------------------------------
         Dated this the 22nd day of September, 2010

                                ORDER

In this petition filed under Section 439 Cr.P.C. the

petitioners who are accused Nos.1 to 4 in Crime No.893/2010

of Chengannur Police Station for offences punishable under

Sections 452, 324, 323, 294(b), 427 & 308 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 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 with effect from

6/10/2010 on each of the petitioners 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

Judicial Magistrate of the First Class-I, Chengannur and subject

to the following conditions:

Bail Appln.No.5799/2010
: 2 :

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 including custodial

interrogation as and when required by the

police 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 them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj