IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7236 of 2010()
1. PRASAD, AGED 26 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.PRASUN.S
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :15/11/2010
O R D E R
V. RAMKUMAR, J.
-------------------------------
Bail Application No.7236 of 2010
-------------------------------
DATED: 15.11.2010
O R D E R
Petitioner, who is the accused in Crime No.495 of 2010 of
Varapuzha Police Station, for an offence punishable under Sec.376
IPC, 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 `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:-
1.
Investigating Officer between 9 a.m.before11 a.m.
Petitioner shall report the
and
on all Wednesdays.
Bail A.No.7236 of 2010 -:2:-
2. The petitioner shall not enter the limits of the
Varapuzha Police Station except to comply with
condition No.1.
3. 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 make himself available for
interrogation as and when required by the
investigating officer.
5. 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
sj