IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6310 of 2010()
1. SEBASTIAN, AGED 36 YEARS, S/O. DEVASSY,
... Petitioner
2. DEEPU, AGED 41 YEARS, S/O. PAVITHRAN,
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.G.KARTHIKEYAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :11/10/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application NO. 6310 of 2010
- - - - - - - - - - - - - - - -
DATED: 11-10-2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioners
who are accused Nos. 1 and 2 in Crime No. 1184 of 2010 of
Angamaly Police Station for offences punishable under Sections
406, 420, 468 and 471 read with Sec. 34 I.P.C. seek their
enlargement on bail.
2. I heard the learned counsel for the petitioners and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody of the petitioners, the present stage of
investigation and the other circumstances of the case etc., I am
inclined to grant bail to the petitioners with effect from a future
date. Accordingly, the petitioners are directed to be released on
bail with effect from 21-10-2010 on each of them executing a
Bail A.No. 6310 of 2010 -:2:-
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.II, Aluva, and subject to the following conditions:
1. The petitioners shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.
2. The petitioners shall make themselves available for
interrogation including custodial interrogation as
and when required by the police till the filing of the
final report.
3. The petitioners shall not influence or intimidate the
prosecution witnesses nor shall they attempt to
tamper with the evidence for the prosecution.
4. The petitioners shall not commit any offence while
on bail.
If the petitioners commit breach of any of the above conditions, the
bail granted to them shall be liable to be cancelled.
This application is allowed as above.
Dated this the 11th day of October, 2010.
V.RAMKUMAR, JUDGE.
Bail A.No. 6310 of 2010 -:3:-
ani.