High Court Kerala High Court

Binu Chacko vs State Of Kerala on 18 October, 2010

Kerala High Court
Binu Chacko vs State Of Kerala on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6496 of 2010()


1. BINU CHACKO,S/O.CHACKO,AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.T.K.AJITHKUMAR (VALATH)

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                       - - - - - - - - - - - - - - - - -
               Bail Application NO. 6496 of 2010
                        - - - - - - - - - - - - - - - -
                         DATED: 18-10-2010

                                O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner who

is the 2nd accused in Crime No. 2484 of 2010 of Ernakulam

Central Police Station for offences punishable under Sections 406,

419, 465, 468, 420 and 379 read with Sec. 34 I.P.C. seeks his

enlargement on bail. Petitioner was arrested on 6-09-2010.

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 with effect from a future date. Accordingly, the

petitioner is directed to be released on with effect from 28-10-

2010 bail on his executing a bond for Rs. 1,00,000/- (Rupees

one lakh only) with two solvent sureties each for the like amount to

the satisfaction of the Chief Judicial Magistrate, Ernakulam, and

B.A. No. 6496 of 2010

subject to the following conditions:

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.

Dated this the 18th October, 2010.

V.RAMKUMAR, JUDGE.

ani.

B.A. No. 6496 of 2010