High Court Kerala High Court

Jayadevakrishnan vs The State Of Kerala on 16 November, 2010

Kerala High Court
Jayadevakrishnan vs The State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7310 of 2010()


1. JAYADEVAKRISHNAN, S/O. VISWAMBARAN,
                      ...  Petitioner
2. KRISHNAPRASAD, S/O.VISWAMBARAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.A.C.DEVY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :16/11/2010

 O R D E R
                        V.RAMKUMAR, J.
             ----------------------------------------------
             Bail Application No.7310 of 2010
            ------------------------------------------------
        Dated this the 16th day of November, 2010

                               ORDER

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

petitioners, who are accused Nos.1 & 2 in Crime No.606 of

2010 of Varantharappilly Police Station for offences

punishable under Sections 452, 447, 341, 323, 354 & 308 read

with Section 34 I.P.C., seek their enlargement on bail. The

petitioners were arrested on 24/10/2010.

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 with effect from 24/11/2010 on each of

them 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:-

Bail Appln.No.7310/2010
: 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 them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj