High Court Kerala High Court

Charles vs State Of Kerala Represented By The on 14 January, 2011

Kerala High Court
Charles vs State Of Kerala Represented By The on 14 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 187 of 2011()


1. CHARLES, S/O.JOHNSON,
                      ...  Petitioner
2. BIJUDAS, S/O.YESUDASAN

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.B.MOHANLAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/01/2011

 O R D E R
                         V. RAMKUMAR, J.
            --------------------------------------------------
               Bail Application No.187 of 2011
            ---------------------------------------------------
           Dated this the 14th day of January, 2011

                                ORDER

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

petitioners, who are accused Nos.2 & 3 in Crime No.1457 of

2010 of Sasthamcottah Police Station for offences punishable

under Sections 143, 147, 148, 452, 326, 308, 354 & 294(b) read

with Section 149 I.P.C., seek their enlargement on bail. The

petitioners were arrested on 22/12/2010.

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 27/01/2011 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.187/2011
-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