IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5183 of 2010()
1. BABU, S/O.RAVI, AGED 39 YEARS,
... Petitioner
2. BAIJU, S/O.KUMARAN, AGED 39 YEARS,
Vs
1. THE SUB INSPECTOR OF POLICE,
... Respondent
2. STATE OF KERALA, REP.BY PUBLIC
For Petitioner :SRI.UNNIKRISHNAN.V.ALAPATT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.5183 of 2010
------------------------------------------------
Dated this the 2nd day of September, 2010
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioners who are the accused Nos.1 & 2 in Crime
No.231/2010 of Karimannoor Police Station for an offence
punishable under Section 376 read with Section 34 I.P.C.,
seek their enlargement on bail. The petitioners were arrested
on 28/7/2010.
2. I heard the learned counsel for the petitioners and
the learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 15/9/2010 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 Sessions Court, Thodupuzha and subject to the following
conditions:
Bail Appln.No.5183/2010
: 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
skj