IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl No. 7041 of 2006()
1. RENJITH @ VENKITESH, S/O.NAKULAN,
... Petitioner
Vs
1. STATE REP.BY THE C.I. OF POLICE,
... Respondent
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :14/12/2006
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
BAIL APPLICATION NO.7041 OF 2006
- - - - - - - - - ----------------------- - - - - - -
DATED THIS THE 14TH DAY OF DECEMBER, 2006
O R D E R
Petitioner who is the first accused in Crime No.294/06 of
Vadakkekara Police Station for an offence punishable under section
395 IPC, seeks his enlargement on bail. The occurrence took place on
15.7.2006 at 1.45 PM when the de facto complainant was driving an
Indica car with cash worth Rs.35 lakhs was intercepted and attacked
with sword and other weapons by five assailants including the
petitioner and they decamped with the cash as well as the car and the
car was subsequently set ablazed at Kuzhuppilly.
2. Shri P.G.Thampi, Director General of Prosecution submitted
that since charge sheet has not been filed and the petitioner has
completed 60 days of judicial custody, he may be released on bail on
stringent conditions. Accordingly, the petitioner is directed to be
released on bail on his executing a bond for Rs.35,000/- (Rupees
Thirty Five Tthousand only) with two solvent sureties each for the like
amount to the satisfaction of the J.F.C.M., N.Paravurand 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.
B.A.NO.7041/06 Page numbers
2. The petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper with
the evidence for the prosecution.
3. 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.
dsn