IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6618 of 2010()
1. VIPIN, AGED 20, S/O. WILLIAM,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.R.KISHORE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :21/10/2010
O R D E R
V. RAMKUMAR, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Bail Application No. 6618 of 2010
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
DATED: 21st day of October, 2010
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the 1st accused in Crime No.1702/2010 of Kundara Police
Station for offences punishable under Secs. 294(b), 341, 324 and
308 I.P.C., seeks his enlargement on bail. Petitioner was
arrested on 5.10.2010.
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 30.10.2010 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:-
Bail Application No. 6618 of 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 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.
dmb