High Court Kerala High Court

Rajesh vs State Of Kerala Represented By on 2 August, 2010

Kerala High Court
Rajesh vs State Of Kerala Represented By on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4508 of 2010()


1. RAJESH, AGED 22 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.T.GOPALAKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/08/2010

 O R D E R
                        V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No.4508 of 2010
                     - - - - - - - - - - - - - - - -
              DATED: 2nd day of August, 2010

                              O R D E R

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

who is the 3rd accused in Crime No.22/2010 of Chavara Police

Station for offences punishable under Secs 143, 147, 148, 452,

427, 308, 323, 326 and 506(ii) read with 34 I.P.C., seek his

enlargement on bail. The petitioner was arrested on 5.7.2010.

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 of the petitioner, the present stage of

investigation 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 with effect from 5.8.2010 on

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 J.F.C.M Court, Karunagappally subject to the

following conditions:

Bail A.No.4508/2010 -: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 including custodial

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