High Court Kerala High Court

Siju.A.S. vs State Of Kerala on 15 December, 2010

Kerala High Court
Siju.A.S. vs State Of Kerala on 15 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 8161 of 2010()


1. SIJU.A.S., AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :15/12/2010

 O R D E R
             M.Sasidharan Nambiar, J.
            --------------------------
                B.A.No.8161 of 2010
            --------------------------

                       ORDER

Petitioner was arrested on 3.12.2010 in Crime

No.2369/2010 of Thrikkakara Police Station,

registered for the offences under Sections 496, 497

and 313 of Indian Penal Code. Petitioner has been

in custody since then.

2. Learned Public Prosecutor submitted that

custody of the petitioner was not sought or

obtained after his arrest. In such circumstances,

it is not necessary to continue the detention of

the petitioner provided, there is assurance that he

will be available for investigation and trial and

will not attempt to interfere with the

investigation in whatsoever manner.

Petition is allowed. Judicial First Class

Magistrate-I, Aluva is directed to release the

petitioner on bail on executing a bond for

Rs.20,000/- (Rupees twenty thousand only) with two

BA 8161/10 2

solvent sureties each for the like sum to the

satisfaction of the learned Magistrate on the

following conditions:

1. Petitioner shall appear before the Investigating Officer on every

Thursday between 10 a.m. and 12 noon. for three weeks and thereafter as

and when required by the Investigating Officer.

2. Petitioner shall not influence, induce or threaten any person from

disclosing the facts known to him to the Investigating Officer and shall not,

in any way, interfere with the investigation.

3. Petitioner shall not leave India without the previous permission of

the learned Magistrate.

15th December, 2010 (M.Sasidharan Nambiar, Judge)
tkv