High Court Kerala High Court

Suresh vs State Of Kerala on 17 January, 2011

Kerala High Court
Suresh vs State Of Kerala on 17 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 260 of 2011(S)


1. SURESH, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.VINOY VARGHESE KALLUMOOTTILL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :17/01/2011

 O R D E R
                          V. RAMKUMAR, J.
                - - - - - - - - - - - - - - - - -
                  Bail Application No.260 of 2011
                  - - - - - - - - - - - - - - - -
                          DATE: 17.01.2011

                             O R D E R

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

who is the sole accused in Crime No.1076/2010 of

Kizhakkekallada Police Station for offences punishable under

Secs.366 and 511 of 417 I.P.C., seeks his enlargement on bail.

The petitioner was arrested on 7.12.2010.

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 only on a future date. Accordingly, the petitioner is

directed to be released on bail w.e.f 27.1.2011 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:

B.A. No.260/ 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.

Dated this the 17th day of January, 2011.

V.RAMKUMAR, JUDGE.

sj