High Court Kerala High Court

Jomon vs State Of Kerala on 20 October, 2010

Kerala High Court
Jomon vs State Of Kerala on 20 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6290 of 2010()


1. JOMON,S/O.JOY,
                      ...  Petitioner
2. JOBIN, S/O.JOY,

                        Vs



1. STATE OF KERALA, REP
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :20/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                  - - - - - - - - - - - - - - - - -
                   Bail Application No.6290 of 2010
                   - - - - - - - - - - - - - - - -
                          DATED: 20.10.2010

                               O R D E R

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

are accused Nos.1 and 2 in Crime No.362/2010 of Vandanmedu

Police Station for offences punishable under Secs. 323 and 326

read with 34 I.P.C., seek their enlargement on bail.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody of the petitioners, the present stage of

investigation and the other circumstances of the case etc., I am

inclined to grant bail to the petitioners. Accordingly, the petitioners

are directed to be released on bail w.e.f. 02.11.2010 on each of

them executing a bond for Rs. 15,000/- (Rupees fifteen thousand

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

satisfaction of the Magistrate concerned and subject to the following

conditions:

Bail A.No.6290/2010 -:2:-

1. The petitioners shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioners shall make themselves available
for interrogation including custodial
interrogation as and when required by the
police till the filing of the final report.

3. The petitioners shall not influence or intimidate
the prosecution witnesses nor shall they
attempt to tamper with the evidence for the
prosecution.

4. The petitioners shall not commit any offence
while on bail.

If the petitioners commit breach of any of the above conditions, the

bail granted to them shall be liable to be cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE.

sj