IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4508 of 2010()
1. RAJESH, AGED 22 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/08/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.4508 of 2010
- - - - - - - - - - - - - - - -
DATED: 2nd day of August, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 3rd accused in Crime No.22/2010 of Chavara Police
Station for offences punishable under Secs 143, 147, 148, 452,
427, 308, 323, 326 and 506(ii) read with 34 I.P.C., seek his
enlargement on bail. The petitioner was arrested on 5.7.2010.
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 of the petitioner, the present stage of
investigation 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 with effect from 5.8.2010 on
executing a bond for Rs.25,000/- (Rupees twenty five thousand
only) with two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M Court, Karunagappally subject to the
following conditions:
Bail A.No.4508/2010 -:2:-
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 including custodial
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.
V.RAMKUMAR, JUDGE.
dmb