IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8611 of 2010()
1. NOUSHAD,AGED 26 YEARS,S/O.ABOOBAKKAR,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY S.I.OF
... Respondent
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/01/2011
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 8611 of 2010
- - - - - - - - - - - - - - - -
Dated this the 10th day of January, 2011.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner,
who is accused No. 2 in Crime No. 634 of 2010 of Cheruthuruthy
Police Station for offences punishable under Sections 306, 376,
509 read with Sec. 34 of I.P.C. and Sec. 3 (1) xi of Sc/ST Act,
seeks his enlargement on bail. The petitioner was arrested on
4-12-2010.
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 with effect from a future date . Accordingly, the
petitioner is directed to be released on bail w.e.f. 01-02-2011
on his executing a bond for ` 15,000/- (Rupees fifteen thousand
only) with two solvent sureties each for the like amount to the
B.A. No. 8611 f 2010 -2-
satisfaction of the Magistrate concerned and 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.
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.
Dated this the 10th day of January, 2011.
Sd/- V.RAMKUMAR,
JUDGE.
/true copy/
P.S. to judge
ani/