High Court Kerala High Court

A.Shaji vs State Of Kerala Represented By … on 14 February, 2011

Kerala High Court
A.Shaji vs State Of Kerala Represented By … on 14 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1018 of 2011()


1. A.SHAJI, S/O. NARAYANAN, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :14/02/2011

 O R D E R
                        V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
                    B. A. No. 1018 of 2011
                      - - - - - - - - - - - - - - - -
         Dated this the 14th day of February, 2011.

                              O R D E R

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

petitioner, who is the 5th accused in Crime No.402 of 2010 of

Hosdurg Police Station for offences punishable under Sections

454, 457, 380, 461 and 414 read with Section 34 I.P.C., seeks his

enlargement on bail. The petitioner surrendered on 25.01.2011.

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 undergone by the petitioner, the

present stage of investigation of the case 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 w.e.f 28.02.2011 on his 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:

B.A. No. 1018/2011 : 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 as and when
required by the police at any time till the
filing of the final report.

3. The petitioner shall surrender his
passport before executing the bail bond.

4. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.

5. 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.

rv