IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 8078 of 2010(V)
1. VINEESH, S/O.VIKRAMAN, 21 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
For Petitioner :SRI.K.M.FIROZ
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. 8078 of 2010
- - - - - - - - - - - - - - - - - - - - - - -- - -
Dated this the 10th day of December, 2010
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.1118/2010 of
Venjaramoodu Police Station for offences punishable under
Sections 363 and 376 I.P.C. and Section 3(2) V of SC/ST(PA) Act,
seeks his enlargement on bail. The petitioner was arrested on
1.11.2010.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offence, 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 15.12.2010 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.8078/2010 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.
ln