IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 678 of 2011()
1. ARUN @ SPIDER ANU,
... Petitioner
Vs
1. STATE REPRESENTED BY
... Respondent
2. THE STATION HOUSE OFFICER,
For Petitioner :SRI.M.B.PRAJITH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/02/2011
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.678 of 2011
- - - - - - - - - - - - - - - -
DATE: 01.02.2011
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner,
who is accused No.4 in Crime No.715/2010 of Anthikkad Police
Station for an offence punishable under Sec.392 I.P.C., seeks his
enlargement on bail. The petitioner was arrested on 21.09.2010.
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 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 only on a future date. Accordingly, the petitioner is
directed to be released on bail w.e.f. 17.02.2011 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.678/ 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 not enter the limits
of Anthikkad Police Station until further
orders to be passed by the court below.
3. 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.
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.
Dated this the 1st day of February, 2011.
V.RAMKUMAR, JUDGE.
sj