IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5188 of 2010()
1. BINOY RAJ, AGED 18 YEARS,
... Petitioner
2. ANEESH.K.S., AGED 25 YEARS,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.T.BALAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/09/2010
O R D E R
V. RAMKUMAR, J.
* * * * * * * * * * * * * * *
Bail Application No.5188 of 2010
* * * * * * * * * * * * * * * * * * * *
DATED: 6th day of September, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos.1 and 3 in Crime No.476/2010 of
Munambam Police Station for offences punishable under
Secs.323, 324 and 308 read with 34 I.P.C., seek their
enlargement on bail. The petitioners surrendered before the
Magistrate on 6.8.2010.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, 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 J.F.C.M Court, North
Paravur subject to the following conditions:
Bail Application No.5188 of 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.
dmb