IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2469 of 2008()
1. SHIBU, S/O. APPU, AGED 29 YEARS
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.LUIZ GODWIN D'COUTH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :18/04/2008
O R D E R
V. K.MOHANAN, J.
- - - - - - - - - - - - - - - - -
Bail Application NO.2469 of 2008
- - - - - - - - - - - - - - - -
Dated this the 18th day of April, 2008.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is accused No.3 in Crime No.120 of 2005 of Nattukal Police
Station for offences punishable under Sec. 395 of I.P.C., seeks
his enlargement on bail.
2. I have 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 on his 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 J.F.C.M, Mannarkkad and subject to the following
conditions:
1. The petitioner shall surrender his passport
before the Judicial First Class Magistrate
Bail A.No.2469 of 2008
-:2:-
Court, Mannarkkad.
2. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.
3. The petitioner shall make himself available
for interrogation as and when required by
the police till the filing of the final report.
4. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the evidence
for the prosecution.
5. 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.K.MOHANAN,
JUDGE.
Mbs/
Bail A.No.2469 of 2008
-:3:-