High Court Kerala High Court

Harris vs State Of Kerla on 28 January, 2011

Kerala High Court
Harris vs State Of Kerla on 28 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 519 of 2011()


1. HARRIS, S/O. ISHATH, NEW MANZIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REPRESENTED BY PUBLIC
                       ...       Respondent

2. CIRCLE INSEPCTOR OF POLICE EAST POLICE

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
                Bail Application No.519 of 2011
                      - - - - - - - - - - - - - - - -
          Dated this the 28th 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.9 in Crime No.1738 of 2010 of Kollam East

Police Station for offences punishable under Sections 120B, 143,

147, 148, 323, 324, 307 and 302 read with Section 149 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 31.02.2011 on his executing a bond for `15,000/-

(Rupees fifteen thousand only) with two solvent sureties each for

the like amount to the satisfaction of the Magistrate concerned

and subject to the following conditions:

B.A. No. 519/2011 : 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.

rv