High Court Kerala High Court

Br.Antony Thareparambil vs State Of Kerala on 4 August, 2010

Kerala High Court
Br.Antony Thareparambil vs State Of Kerala on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4757 of 2010()


1. BR.ANTONY THAREPARAMBIL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :04/08/2010

 O R D E R
                         V.RAMKUMAR, J.
             ------------------------------------------------
              Bail Application No.4757 of 2010
            -------------------------------------------------
           Dated this the 4th day of August, 2010

                                ORDER

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

who is accused in Crime No.899 2010 of Kasaba Police Station

for offences punishable under Secs.377 I.P.C. and Section 23

of Juvenile Justice Act,1986, seek his enlargement on bail. The

petitioner was arrested on 15/6/2010.

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 of the petitioner, the present stage

of investigation 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 on executing a

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, Kochi and subject to the

following conditions:

B.A.No.4757/2010
: 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 including custodial

interrogation as and when required by the

police 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

skj