High Court Kerala High Court

Joseph @ Jose vs The State Of Kerala Represented By … on 28 September, 2010

Kerala High Court
Joseph @ Jose vs The State Of Kerala Represented By … on 28 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5969 of 2010()


1. JOSEPH @ JOSE,AGED 58,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :28/09/2010

 O R D E R
                        V. RAMKUMAR, J.
                     - - - - - - - - - - - - - - - - -
              Bail Application NO. 5969 of 2010
                      - - - - - - - - - - - - - - - -
                DATED:       28th September, 2010

                              O R D E R

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

who is accused in Crime No. 1314 of 2010 of Ernakulam Town

South Police Station for offences punishable under Sections 452,

308 and 506 (ii) I.P.C. seeks his enlargement on bail. Petitioner

was arrested on 14-08-2010.

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 4-

10-2010 on his executing a bond for Rs. 25,000/- (Rupees twenty

Bail Application NO. 5969 of 2010 -:2:-

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Addl. Chief Judicial Magistrate

(Economic Offences), Ernakulam 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 28th day of September, 2010.

Sd/- V.RAMKUMAR, JUDGE.

ani/

/true copy/

P.S. to Judge

Bail Application NO. 5969 of 2010 -:3:-