High Court Kerala High Court

Sreekantan vs State Of Kerala on 25 January, 2011

Kerala High Court
Sreekantan vs State Of Kerala on 25 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 418 of 2011()


1. SREEKANTAN, S/O.NARAYANAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :25/01/2011

 O R D E R
                         V. RAMKUMAR, J.
              ----------------------------------------------
               Bail Application No.418 of 2011
             -----------------------------------------------
           Dated this the 25th day of January, 2011

                                ORDER

In this Petition filed under Section 439 Cr.P.C., the

petitioner, who is accused No.5 in Crime No.902 of 2010 of

Guruvayoor Police Station for offences punishable under

Sections 143, 147, 148, 341, 324, 326, 294(b) & 307 read with

Section 149 I.P.C., seeks his enlargement on bail. The

petitioner was arrested on 19/12/2010.

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 undergone by the petitioner, the

present stage of investigation of the case 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 27/01/2011 on his executing a bond for

`15,000/- (Rupees fifteen thousand only) with two solvent

sureties each for the like amount to the satisfaction of the

Magistrate concerned and subject to the following conditions:-

Bail Appln.No.418/2011
-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 as and when required by the

police at any time 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