IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7423 of 2010()
1. MANOJ @ MANU, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :19/11/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 7423 of 2010
- - - - - - - - - - - - - - - -
DATE: 19th November, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C., the petitioner,
who is the 3rd accused in Crime No, 1008 of 2010 of
Sakthikulangara Police Station, Kollam District for offences
punishable under Sections 120 (b), 417 and 420 read with Sec. 34
of the I.P.C. seeks his enlargement on bail. The petitioner was
arrested on 22-10-2010.
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 w.e.f 27-11-2010
on his 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
Bail Application No. 7423 of 2010 -:2:-
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 at
any time 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 19th day of November, 2010.
V.RAMKUMAR, JUDGE.