IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 911 of 2011()
1. AJU,AGED 19 YEARS,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.AJITH MURALI
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/02/2011
O R D E R
V. RAMKUMAR, J.
----------------------------------------------
Bail Application No.911 of 2011
-----------------------------------------------
Dated this the 8th day of February, 2011
ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is accused No.5 in Crime No.76 of 2011 of
Chengannur Police Station for offences punishable under
Sections 143, 147, 148, 452, 323, 324, 308 & 427 read with
Section 149 I.P.C., seeks his enlargement on bail. The
petitioner was arrested on 22/01/2011.
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 with effect from 19/02/2011 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:-
Bail Appln.No.911/2011
-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 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