IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 809 of 2011()
1. PASTER SIVADASAN @ SIVADASAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.MVS.NAMBOOTHIRY
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/02/2011
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
B. A. No. 809 of 2011
- - - - - - - - - - - - - - - -
Dated this the 14th day of February, 2011.
O R D E R
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is the sole accused in Crime No.329 of 2010 of
Perumpetty Police Station for an offence punishable under
Section 376 I.P.C., seeks his enlargement on bail. The
petitioner was arrested on 23.12.2010.
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. Accordingly, the petitioner is directed to be released
on bail w.e.f 26.02.2011 on his executing a bond for `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 following conditions:
B.A. No. 809/2011 : 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 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.
V.RAMKUMAR, JUDGE.
rv