High Court Kerala High Court

Kamal vs State Of Kerala on 8 December, 2010

Kerala High Court
Kamal vs State Of Kerala on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7804 of 2010()


1. KAMAL, S/O. MAJEED, PERUMALA KIDARAKUZHY
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/12/2010

 O R D E R
                           V. RAMKUMAR, J.
                       - - - - - - - - - - - - - - - - -
                Bail Application No.7804 of 2010
               - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 8th day of December, 2010

                                 O R D E R

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

who is accused No.4 in Crime No.219/1992 of Chadayamangalam

Police Station for offences punishable under Sections 395 and 379

I.P.C., seeks his enlargement on bail. The petitioner was arrested

on 18.11.2010.

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 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. Accordingly, the petitioner is directed to be released

on bail w.e.f 17.12.2010 on his 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.7804/2010 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 as and when required by
the police at any time 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.

ln