IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1038 of 2011()
1. KRISHNANKUTTY CHETTIYAR,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE
... Respondent
For Petitioner :SRI.B.MOHANLAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :08/02/2011
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No. 1038 of 2011
-------------------------------
DATED: 8-2-2011
O R D E R
Petitioner, who is the first accused in Crime No. 792 of
2010 of Kalpetta Police Station in Wayanad District for offences
punishable under Sections 419, 420, 465, 468 and 120 (B) read
with Sec. 34 I.P.C. seeks his enlargement on bail.
2. The learned Public Prosecutor on instructions
submitted that no final report has been filed even after 60 days
of judicial custody of the petitioner. If so, by virtue of the
proviso to sec.167(2) Cr.P.C. the petitioner is entitled to be
released on bail as of right.
3. Accordingly, the petitioner is directed to be released on
bail on his executing a bond for `25,000/- (Rupees twenty five
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. 1038 of 2011 -:2:-
1. Petitioner shall report before the
Investigating Officer between 9 a.m. and 11 a.m.
on all Wednesdays.
2. Petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to
tamper with the evidence for the prosecution.
3. The petitioner shall make himself available for
interrogation as and when required by the
investigating officer.
4. 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 8th day of February, 2011.
Sd/-V.RAMKUMAR, JUDGE
ani/
/true copy/
P.S. to Judge
Bail A.No. 1038 of 2011 -:3:-