High Court Kerala High Court

Pushpangathan vs State Of Kerala on 31 August, 2010

Kerala High Court
Pushpangathan vs State Of Kerala on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5057 of 2010()


1. PUSHPANGATHAN, SUDEESH BHAVANAM,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY SUB
                       ...       Respondent

                For Petitioner  :SRI.  K.SIJU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :31/08/2010

 O R D E R
                        V. RAMKUMAR, J.
                    ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
              Bail Application No.5057 of 2010
               ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
              DATED: 31st day of August, 2010

                             O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the sole accused in Crime No.33/2004 of Sasthamcotta

Police Station for an offence punishable under Sec. 511 of 376

I.P.C., seeks his enlargement on bail. The petitioner surrendered

on 15.7.2010.

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 on his executing a bond for Rs.25,000/- (Rupees twenty

five thousand only) with two solvent sureties each for the like

amount to the satisfaction of the Sessions Court, Kollam and

subject to the following conditions:

Bail Application No.5057 of 2010
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 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.

dmb