High Court Kerala High Court

Roy Jose P.K. vs State Of Kerala on 23 September, 2010

Kerala High Court
Roy Jose P.K. vs State Of Kerala on 23 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5699 of 2010()


1. ROY JOSE P.K., S/O.P.T.KURUVILA,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :23/09/2010

 O R D E R
                           V. RAMKUMAR, J.
                       - - - - - - - - - - - - - - - - -
              Bail Application NO. 5699 of 2010
                        - - - - - - - - - - - - - - - -
                        DATED: 23-09-2010

                                O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who

is the first accused in CB CID Crime No. 237/CR/99 pending

before the Judicial First Class Magistrate Court-III,

Thiruvananthapuram, for offences punishable under Sections 419,

420, 464, 468 and 471 read with Sec. 34 I.P.C. seeks his

enlargement on bail. Petitioner surrendered on 31-7-2010.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

4. 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 from a future date. Accordingly, the petitioner is

directed to be released on bail with effect from 28-09-2010 on his

executing a bond for Rs. 25,000/- (Rupees twenty five thousand

only) with two solvent sureties each for the like amount to the

B.A. No. 5699 of 2010 -:2:-

satisfaction of the J.F.C.M.III, Thiruvananthapuram, and subject to

the following conditions:

1. 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 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 September, 2010.

Sd/- V.RAMKUMAR, JUDGE.

ani.                            /true copy/


                                      P.S. to Judge