High Court Kerala High Court

Hari @ Haridas vs State Of Kerala on 16 April, 2010

Kerala High Court
Hari @ Haridas vs State Of Kerala on 16 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2258 of 2010()


1. HARI @ HARIDAS, AGED 31 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SMT.P.K.PRIYA

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :16/04/2010

 O R D E R
                      V.K.MOHANAN, J.
              ----------------------------------------
            Bail Application No.2258 of 2010
              ----------------------------------------
          Dated this the 16th day of April, 2010

                           O R D E R

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

petitioner, who is the accused in Crime No.117/2010 of

Chandera Police Station for offences punishable under

Sec.306 of I.P.C., seeks his enlargement on bail.

2. I have 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 his 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.-1, Hosdurg and

Bail A.No.2258 Of 2010
-:2:-

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.

V.K.MOHANAN,
JUDGE
ami/