High Court Kerala High Court

Sujith vs State Of Kerala on 5 October, 2010

Kerala High Court
Sujith vs State Of Kerala on 5 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6061 of 2010()


1. SUJITH, S/O.V.K.SREENIVASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.M.R.SUDHEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :05/10/2010

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                 Bail Application No.6061 of 2010
                 - - - - - - - - - - - - - - - -
                          DATE: 5.10.2010

                             O R D E R

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

who is accused No.1 in Crime No.1562/2010 of Central Police

Station, Ernakulam for offences punishable under

Secs.420,468,469 and 471 I.P.C., seeks his enlargement on bail.

The petitioner was arrested on 8.9.2010.

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 w.e.f 13.10.2010 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 Magistrate concerned

and subject to the following conditions:

B.A. No.6061/ 2010

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.

sj