High Court Kerala High Court

Kannan vs State Of Kerala Represented By The on 6 August, 2010

Kerala High Court
Kannan vs State Of Kerala Represented By The on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4436 of 2010()


1. KANNAN, AGED 21 YEARS, S/O. BABU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :06/08/2010

 O R D E R
                        V.RAMKUMAR, J.
            ------------------------------------------------
              Bail Application No.4436 of 2010
            -------------------------------------------------
           Dated this the 6th day of August, 2010

                               ORDER

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

who is the second accused in Crime No.629/2010 of

Neyyattinkara Police Station for offences punishable under

Secs.324, 326 & 307 read with Section 34 I.P.C. and Sec.27 of

the Arms Act, seek his enlargement on bail. The petitioner was

surrendered on 30/06/2010.

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 with effect from

16/08/2010 on the petitioner 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-I,

Neyyatinkara and subject to the following conditions:

B.A.No.4436/2010
: 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