High Court Kerala High Court

Rajesh Kumar @ Mebu Rajesh vs State Of Kerala on 17 September, 2010

Kerala High Court
Rajesh Kumar @ Mebu Rajesh vs State Of Kerala on 17 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5601 of 2010()


1. RAJESH KUMAR @ MEBU RAJESH,AGED 32 YEARS
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.RAJENDRAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/09/2010

 O R D E R
                            V. RAMKUMAR, J.
         - - - - -- - - - - - - - - - - - - - - - - - -
                   Bail Application No.5601 of 2010
       - - - - - - - - - - - - - - - - - - - - - - - - - -
                          DATED: 17.09.2010

                               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.891/2010 of Kottiyam Police

Station for offences punishable under Secs.306,450 and 497 IPC

I.P.C., seeks his enlargement on bail. Petitioner was arrested on

7.8.2010.

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. 27.9.2010 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

B.A. No.5601/2010

subject to the 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
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.

sj