IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6392 of 2010()
1. BINU, S/O.NARAYANAN, AGED 36,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI.BINDU SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :13/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.6392 of 2010
- - - - - - - - - - - - - - - -
DATED: 13-10-2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner who
is the sole accused in Crime No. 407 of 2007 of Neyyattinkara
Police Station, Thiruvananthapuram District for offences
punishable under Sections 366 (A), 376, 506 (1) IPC. and Section 3
(2) of SC/ST (Prevention of Atrocities) Act, 1989, seeks his
enlargement on bail. Petitioner was arrested on 29-09-2010.
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 bail with effect from 18-10-2010 on
his executing a bond for Rs. 25,000/- (Rupees twenty five
thousand only) with two solvent sureties each for the like amount to
B.A. No.6392 of 2010
the satisfaction of the J.F.C.M.I, Neyyattinkara and 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 13th day of October, 2010.
V.RAMKUMAR, JUDGE.
ani.
B.A. No.6392 of 2010