IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8252 of 2010()
1. NANDAKUMAR.K.@ NANDU @ CHOTTU,
... Petitioner
2. NAVEEN.T., AGED 21 YEARS,
3. VYSHAKH.K.E., AGED 22 YEARS,
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.BLAZE K.JOSE
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/12/2010
O R D E R
V. RAMKUMAR, J.
------------------------------------------------
Bail Application No.8252 of 2010
-------------------------------------------------
Dated this the 17th day of December, 2010
ORDER
The petitioners, who are accused Nos.1 to 3 in Crime
No.665 of 2010 of Thaliparamb Police Station, for an offence
punishable under Section 302 I.P.C., seek their enlargement on
bail.
2. The learned Public Prosecutor on instructions
submitted that no final report has been filed even after 60 days
of judicial custody of the petitioners. If so, by virtue of the
proviso to Sec.167(2) Cr.P.C. the petitioners are entitled to be
released on bail as of right.
3. Accordingly, the petitioners are directed to be
released on bail on each of them executing a bond for `25,000/-
(Rupees twenty five thousand only) with two solvent sureties
each for the like amount to the satisfaction of the Magistrate
concerned and subject to the following conditions:-
1. The petitioners shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
Bail Appln.No.8252 of 2010 -:2:-
2. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they
attempt to tamper with the evidence for the
prosecution.
3. The petitioners shall make themselves available
for interrogation as and when required by the
investigating officer.
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 them shall be liable to be
cancelled. This application is allowed as above.
V.RAMKUMAR, JUDGE
skj