High Court Kerala High Court

Renjith @ Venkitesh vs State Rep.By The C.I. Of Police on 14 December, 2006

Kerala High Court
Renjith @ Venkitesh vs State Rep.By The C.I. Of Police on 14 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl No. 7041 of 2006()


1. RENJITH @ VENKITESH, S/O.NAKULAN,
                      ...  Petitioner

                        Vs



1. STATE REP.BY THE C.I. OF POLICE,
                       ...       Respondent

                For Petitioner  :SRI.M.SHAJU PURUSHOTHAMAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/12/2006

 O R D E R
                                V. RAMKUMAR, J.

                          - - - - - - - - - - - - - - - - -

                  BAIL APPLICATION NO.7041 OF 2006

                - - - - - - - - - ----------------------- - - - - - -

             DATED THIS THE 14TH DAY OF DECEMBER, 2006


                                     O R D E R

Petitioner who is the first accused in Crime No.294/06 of

Vadakkekara Police Station for an offence punishable under section

395 IPC, seeks his enlargement on bail. The occurrence took place on

15.7.2006 at 1.45 PM when the de facto complainant was driving an

Indica car with cash worth Rs.35 lakhs was intercepted and attacked

with sword and other weapons by five assailants including the

petitioner and they decamped with the cash as well as the car and the

car was subsequently set ablazed at Kuzhuppilly.

2. Shri P.G.Thampi, Director General of Prosecution submitted

that since charge sheet has not been filed and the petitioner has

completed 60 days of judicial custody, he may be released on bail on

stringent conditions. Accordingly, the petitioner is directed to be

released on bail on his executing a bond for Rs.35,000/- (Rupees

Thirty Five Tthousand only) with two solvent sureties each for the like

amount to the satisfaction of the J.F.C.M., N.Paravurand 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.

B.A.NO.7041/06                       Page numbers





               2.   The     petitioner   shall   not   influence   or   intimidate   the

prosecution witnesses nor shall he attempt to tamper with

the evidence for the prosecution.

3. 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.

dsn