High Court Kerala High Court

Sukumaran vs State Of Kerala on 10 December, 2010

Kerala High Court
Sukumaran vs State Of Kerala on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8046 of 2010()


1. SUKUMARAN,AGED 37 YEARS,S/O.KUTTAN,
                      ...  Petitioner
2. NOUSHAD,AGED 33 YEARS,S/O.MAYANKUTTY,

                        Vs



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

                For Petitioner  :SRI.P.K.VARGHESE

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :10/12/2010

 O R D E R
                           V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
               Bail Application No. 8046 of 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 10th day of December, 2010.

                               O R D E R

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

who are accused Nos.1 and 2 in Crime No.328/2010 of

Changaramkulam Police Station for offences punishable under

Sections 468 and 471 read with Section 34 I.P.C. and Section 4

(1)(A) read with 21(1) MMDR Act, seek their enlargement on bail.

The petitioners were arrested on 25.11.2010.

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 27.12.2010 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

Magistrate concerned and subject to the following conditions:

B.A.No.8046/2010 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 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.

ln