IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4674 of 2010()
1. SENFU,S/O.MEHMOODU,RAMLATH STORE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.RAM MOHAN.G.
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/08/2010
O R D E R
V.RAMKUMAR, J.
------------------------------------------------
Bail Application No.4674 of 2010
-------------------------------------------------
Dated this the 6th day of August, 2010
ORDER
In this Petition filed under Sec.439 Cr.P.C. the petitioner
who is the third accused in Crime No.244/2010 of Pallickal
Police Station for offences punishable under Secs.406
& 420 read with Section 34 I.P.C., seeks his enlargement on
bail. The petitioner was arrested on 14/06/2010.
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
16/08/2010 on the petitioner 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-II,
Attingal and subject to the following conditions:
B.A.No.4674/2010
: 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 commit 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
skj