High Court Kerala High Court

Vinodkumar vs The State Of Kerala on 18 October, 2010

Kerala High Court
Vinodkumar vs The State Of Kerala on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6361 of 2010()


1. VINODKUMAR, S/O.PURUSHOTHAMAN,
                      ...  Petitioner
2. MANOJ @ KAKKOTTA MANOJ,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.O.V.MANIPRASAD

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :18/10/2010

 O R D E R
                           V. RAMKUMAR, J.
                       - - - - - - - - - - - - - - - - -
                Bail Application NO. 6361 of 2010
                        - - - - - - - - - - - - - - - -
                          DATED: 18-10-2010

                                O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioners who

are accused Nos. 1 and 2 in Crime No. 450 of 2010 of Sreekaryam

Police Station for offences punishable under Sections 143, 147,

148, 452 and 427 read with Sec. 149 I.P.C. seek their enlargement

on bail. There were arrested on 16-09-2010.

2. I heard the learned counsel for the petitioners and the

learned Public Prosecutor. The learned Public Prosecutor opposed

the application. He further submitted that after trespassing into

the property in question armed with sword etc. at 11.30 p.m.

destruction worth Rs. 25,000/- was caused and A2 is involved in

five other cases including a murder case.

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

duration of judicial custody undergone by the first 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

first petitioner. In the case of the 2nd accused, his request for bail

B.A. No.6361 of 2010

is rejected. Accordingly, the first petitioner is directed to be

released on bail on his executing a bond for Rs. 25,000/- (Rupees

twenty five thousand only) with two solvent sureties each for the

like amount to the satisfaction of the J.F.C.M.I, Thiruvananthapuram

and subject to the following conditions:

1. The first petitioner shall report before the Investigating
Officer between 9 a.m. and 11 a.m. on all Wednesdays.

2. The first petitioner shall make himself available for
interrogation as and when required by the police till the filing
of the final report.

3.. The first petitioner shall not influence or intimidate the
prosecution witnesses nor shall he attempt to tamper
with the evidence for the prosecution.

4. The first petitioner shall not commit any offence while
on bail.

If the first petitioner commits breach of any of the above
conditions, the bail granted to him shall be liable to be cancelled.

This application is partly allowed.

Dated this the 18th day of October, 2010.

V.RAMKUMAR, JUDGE.

ani/

B.A. No.6361 of 2010

ani.