IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6126 of 2010()
1. KRISHNADAS, AGED 29 YEARS
... Petitioner
2. VINOD, AGED 22 YEARS
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/10/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * *
Bail Application No.6126 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 15th day of October, 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.557/2010 of Haripad
Police Station for an offence punishable under Sec. 395 I.P.C.,
seek their enlargement on bail. The petitioners were arrested on
12.9.2010.
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 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. Accordingly, the
petitioners are directed to be released on bail with effect from
28.10.2010 on each of them executing a bond for Rs.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 Application No.6126 of 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 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.
V.RAMKUMAR, JUDGE.
dmb