IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 5570 of 2010()
1. HARI, S/O.SIVARAMAN, VISHNU BHAVAN VEEDU
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :17/09/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 5570 of 2010
- - - - - - - - - - - - - - - -
DATED: 17th September, 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. 332 of 2010 of Peermedu Police
Station for offences punishable under Sections 308 and 294 (b)
I.P.C. seeks his enlargement on bail. Petitioner was arrested on
2-09-2010.
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. Accordingly, the petitioner is directed to be released on
bail with effect from 24-09-2010 on his executing a bond for Rs.
25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the J.F.C.M.
Peermedu and subject to the following conditions:
B.A. No. 5570 of 2010
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 17th day of September, 2010.
Sd/- V.RAMKUMAR, JUDGE.
ani. /true copy/
P.S. to Judge
B.A. No. 5570 of 2010