IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 7704 of 2010()
1. ULLAS, S/O. VIDHYADHARAN, AGED 29 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.T.PRADEEP
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :10/12/2010
O R D E R
V.RAMKUMAR, J.
---------------------------------------------------
Bail Application No.7704 of 2010
-----------------------------------------------------
Dated this the 10th day of December, 2010
ORDER
The petitioner, who is the accused in Crime No.593 of
2010 of Sreekaryam Police Station, for an offence punishable
under Section 379 I.P.C., seeks his enlargement on bail.
2. The learned Public Prosecutor on instructions
submitted that no final report has been filed even after 60
days of judicial custody of the petitioner. If so, by virtue of the
proviso to Sec.167(2) Cr.P.C. the petitioner is entitled to be
released on bail as of right.
3. Accordingly, the petitioner is directed to be
released on bail on his executing a bond for `50,000/- (Rupees
fifty thousand only) with two solvent sureties each for the like
amount to the satisfaction of the Magistrate concerned and
subject to the following conditions:-
1. The petitioner shall report before the
Investigating Officer between 9 a.m. and
11 a.m. on all Wednesdays.
2. The petitioner shall not enter the limits of
Sreekaryam Police Station except for the
Bail Appln.No.7704/2010
: 2 :
purpose of complying with Condition No.1.
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 make himself available
for interrogation as and when required by
the investigating officer.
5. 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