High Court Kerala High Court

Sajan vs State Of Kerala on 2 December, 2010

Kerala High Court
Sajan vs State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7886 of 2010()


1. SAJAN, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :02/12/2010

 O R D E R
                          V. RAMKUMAR, J.
                    -------------------------------
                 Bail Application No. 7886 of 2010
               --------- -------------------------------
            Dated this the 2nd day of December, 2010.

                              O R D E R

Petitioner, who is the 5th accused in Crime No.375 of 2010

of Nedumkandam Police Station, for an offence punishable

under Section 489 B & C 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 Rs.25,000/- (Rupees twenty five

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. Petitioner shall report before the

Investigating Officer between 9 a.m. and 11

a.m. on all Wednesdays.

B.A.No. 7886/2010 2

2. 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 make himself available for

interrogation as and when required by the

investigating officer.

4. 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

ln