High Court Kerala High Court

Sebastian vs State Of Kerala on 11 October, 2010

Kerala High Court
Sebastian vs State Of Kerala on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6310 of 2010()


1. SEBASTIAN, AGED 36 YEARS, S/O. DEVASSY,
                      ...  Petitioner
2. DEEPU, AGED 41 YEARS, S/O. PAVITHRAN,

                        Vs



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

                For Petitioner  :SRI.M.G.KARTHIKEYAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :11/10/2010

 O R D E R
                       V. RAMKUMAR, J.
                      - - - - - - - - - - - - - - - - -
              Bail Application NO. 6310 of 2010
                      - - - - - - - - - - - - - - - -
                       DATED: 11-10-2010

                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners

who are accused Nos. 1 and 2 in Crime No. 1184 of 2010 of

Angamaly Police Station for offences punishable under Sections

406, 420, 468 and 471 read with Sec. 34 I.P.C. seek their

enlargement on bail.

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 of the petitioners, the present stage of

investigation and the other circumstances of the case etc., I am

inclined to grant bail to the petitioners with effect from a future

date. Accordingly, the petitioners are directed to be released on

bail with effect from 21-10-2010 on each of them executing a

Bail A.No. 6310 of 2010 -:2:-

bond for Rs. 25,000/- (Rupees twenty five thousand only) with

two solvent sureties each for the like amount to the satisfaction of

the J.F.C.M.II, Aluva, 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.

2. The petitioners shall make themselves available for

interrogation including custodial interrogation as

and when required by the police 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.

Dated this the 11th day of October, 2010.

V.RAMKUMAR, JUDGE.

Bail A.No. 6310 of 2010 -:3:-

ani.