IN THE HIGH COURT OF KERALA AT ERNAKULAM Bail Appl..No. 966 of 2011() 1. SURESHKUMAR, AGED 41 YEARS, ... Petitioner Vs 1. STATE OF KERALA, REPRESENTED BY ... Respondent 2. SUB INSPECTOR OF POLICE, WADAKKANCHERY For Petitioner :SRI.V.M.KRISHNAKUMAR For Respondent : No Appearance The Hon'ble MR. Justice V.RAMKUMAR Dated :11/02/2011 O R D E R V. RAMKUMAR, J. ---------------------------------------------- Bail Application No.966 of 2011 ----------------------------------------------- Dated this the 11th day of February, 2011 ORDER
In this Petition filed under Section 439 Cr.P.C., the
petitioner, who is the sole accused in Cr.No.67 of 2011 of
Wadakkanchery Police Station for offences punishable under
Sections 323, 324 & 308 read with Section 34 I.P.C., seeks his
enlargement on bail. The petitioner surrendered on 30/01/2011.
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 21/02/2011 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.966/2011
-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