High Court Kerala High Court

Nandakumar.K.@ Nandu @ Chottu vs State Of Kerala on 17 December, 2010

Kerala High Court
Nandakumar.K.@ Nandu @ Chottu vs State Of Kerala on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8252 of 2010()


1. NANDAKUMAR.K.@ NANDU @ CHOTTU,
                      ...  Petitioner
2. NAVEEN.T., AGED 21 YEARS,
3. VYSHAKH.K.E., AGED 22 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BLAZE K.JOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/12/2010

 O R D E R
                         V. RAMKUMAR, J.
             ------------------------------------------------
               Bail Application No.8252 of 2010
             -------------------------------------------------
         Dated this the 17th day of December, 2010

                                ORDER

The petitioners, who are accused Nos.1 to 3 in Crime

No.665 of 2010 of Thaliparamb Police Station, for an offence

punishable under Section 302 I.P.C., seek their 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 petitioners. If so, by virtue of the

proviso to Sec.167(2) Cr.P.C. the petitioners are entitled to be

released on bail as of right.

3. Accordingly, the petitioners are directed to be

released on bail on each of them 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:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

Bail Appln.No.8252 of 2010 -:2:-

2. The petitioners shall not influence or intimidate

the prosecution witnesses nor shall they

attempt to tamper with the evidence for the

prosecution.

3. The petitioners shall make themselves available

for interrogation as and when required by the

investigating officer.

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

skj