IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4823 of 2010()
1. SHEBIR, S/O. RAUYAMARAKKAR
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice V.RAMKUMAR
Dated :02/09/2010
O R D E R
V.RAMKUMAR, J.
----------------------------------------------
Bail Application No.4823 of 2010
------------------------------------------------
Dated this the 2nd day of September, 2010
ORDER
In this Petition filed under Section 439 Cr.P.C. the
petitioner who is the accused No.4 in Crime No.309/2010 of
Valapad Police Station for offences punishable under Sections
341, 324, 326 & 307 read with Section 34 I.P.C., seeks his
enlargement on bail. The petitioner was surrendered before
the police on 29/7/2010.
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
22/9/2010 on the petitioner executing a bond for Rs.15,000/-
(Rupees fifteen thousand only) with two solvent sureties each
for the like amount to the satisfaction of the Judicial
Magistrate of the First Class, Kodungallur and subject to the
following conditions:
Bail Appln.No.4823/2010
: 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
skj