High Court Kerala High Court

V.C.Narayanan vs State Of Kerala Rep.By The on 8 October, 2010

Kerala High Court
V.C.Narayanan vs State Of Kerala Rep.By The on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6243 of 2010()


1. V.C.NARAYANAN, S/O.ANDI,
                      ...  Petitioner
2. VINODAN, S/O.KELAPPAN, AGED 32 YEARS,

                        Vs



1. STATE OF KERALA REP.BY THE
                       ...       Respondent

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/10/2010

 O R D E R
                         V.RAMKUMAR, J.
              ----------------------------------------------
              Bail Application No.6243 of 2010
             ------------------------------------------------
           Dated this the 8th day of October, 2010

                                ORDER

In this petition filed under Section 439 Cr.P.C. the

petitioners who are accused Nos.2 & 3 in Crime No.232 of 2009

of Perambra Police Station for offences punishable under

Sections 376, 323, 452 & 354 read with Section 34 I.P.C. and

3(1)(XI)(XII) of SC/ST PA Act, seek their enlargement on bail.

The petitioners were surrendered on 28/9/2010.

2. I heard the learned counsel for the petitioners and

the learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioners, the

present stage of investigation of the case, the other

circumstances of the case etc. and having further regard to the

fact that the victim has voluntarily stated before the Magistrate

when her statement was recorded under Section 164 Cr.P.C.

that she has no complaint against A1, I am inclined to grant

bail to the petitioners with effect from a future date.

Accordingly, the petitioners are directed to be released on bail

with effect from 15/10/2010 on each of the petitioners

Bail Appln.No.6243/2010
: 2 :

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 Judicial Magistrate of the First Class-I,

Perambra and subject to the following conditions:-

1. The petitioners shall report before the

Investigating Officer between 9 a.m. and

11 a.m. on all Wednesdays.

2. The petitioners shall make themselves

available for interrogation as and when

required by the police till the filing of the

final report.

3. The petitioners shall not influence or

intimidate the prosecution witnesses nor

shall they attempt to tamper with the

evidence for the prosecution.

4. The petitioners shall not commit any offence

while on bail.

If the petitioners commit breach of any of the above

conditions, the bail granted to them shall be liable to be

cancelled.

This application is allowed as above.

V.RAMKUMAR, JUDGE

skj