IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5143 of 2010()
1. BAIJU, S/O.JAMES
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.R.GOPAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 5143 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner,
who is accused No.1 in Crime No.259/2010 of Vilappilsala Police
Station for offences punishable under Sections 341, 324, 308 and
34 I.P.C., seeks his enlargement on bail. Petitioner was arrested
on 19.07.2010.
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. Accordingly, the petitioner is directed to be released
on bail with effect from 17.09.2010 on his 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
J.F.C.M., Kattakada and subject to the following conditions:
B.A.No. 5143/2010 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 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.
ln