IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4607 of 2010()
1. SELVARAJ, AGED 33 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.BIJU .C. ABRAHAM
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :03/08/2010
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.4607 of 2010
- - - - - - - - - - - - - - - -
DATED: 03.08.2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the accused in Crime No.359/2010 of Vellarada Police
Station for offences punishable under Secs.498A and 306 IPC
I.P.C, seeks his enlargement on bail.
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 petitioners, 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 w.e.f. 20.08.2010 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-III, Neyyattinkara and subject to the
following conditions:
Bail A.No.4607/2010 -: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.
sj