IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4757 of 2010()
1. BR.ANTONY THAREPARAMBIL,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.S.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :04/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4757 of 2010
-------------------------------------------------
Dated this the 4th day of August, 2010
ORDER
In this Petition filed under Sec.439 Cr.P.C. the petitioner
who is accused in Crime No.899 2010 of Kasaba Police Station
for offences punishable under Secs.377 I.P.C. and Section 23
of Juvenile Justice Act,1986, seek his enlargement on bail. The
petitioner was arrested on 15/6/2010.
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 of the petitioner, the present stage
of investigation 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 on executing a
bond for Rs. 25,000/- (Rupees twenty five thousand only) with
two solvent sureties each for the like amount to the
satisfaction of the J.F.C.M-II, Kochi and subject to the
following conditions:
B.A.No.4757/2010
: 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 including custodial
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
skj