High Court Kerala High Court

Manu @ Hisham vs State Of Kerala Represented By The on 3 August, 2009

Kerala High Court
Manu @ Hisham vs State Of Kerala Represented By The on 3 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4251 of 2009()


1. MANU @ HISHAM,AGED 23/09,S/O.KAMAL
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR, THAMARASSERY POLICE

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/08/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 4251 OF 2009
             ------------------------------------------------------
                  Dated this the 3rd August, 2009


                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the second accused in Crime

No.320 of 2009 of Thamarassery Police Station, which is now

transferred to Cheranelloor Police Station, where it is registered as

Crime No.677 of 2009. There are five accused in the case.

2. The offence alleged against the accused persons are

under Section 364A read with Section 34 of the Indian Penal Code.

3. The case of Alex Sebastian, the de facto complainant, in

the First Information Statement is as follows: On the date of

incident, namely, on 14.7.2009, his father was admitted in Amrutha

Hospital, Edappally. Binoy, the first accused, contacted Alex

Sebastian and requested him to meet him near the gate of the

hospital. The de facto complainant was taken in an Innova car. At

that time, the second accused was also there in the car. Later, some

B.A. NO. 4251 OF 2009

:: 2 ::

other persons also joined the group. The de facto complainant

alleges that Binoy has a case that money was due to Binoy from the

de facto complainant and that was why he was forcibly taken. At

Thamarassery, the vehicle met with break down and they could not

proceed. The accused persons hired a taxi. There arose a dispute

with the taxi driver as to the fare. The second accused tried to attack

the taxi driver. People of the locality gathered. The other accused

persons escaped in a KSRTC bus. People of the locality caught hold

of the second accused and the de facto complainant and entrusted

them to the police.

4. The case of the second accused (petitioner) is that he paid

a sum of Rs.15 lakhs to Binoy for getting Visa to go to Australia for

higher studies. The amount was not paid back. Visa was also not

arranged. Binoy stated to the petitioner that the money was

entrusted to the de facto complainant.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the petitioner,

the nature of the offence and the present stage of investigation, I am

of the view that bail can be granted to the petitioner.

B.A. NO. 4251 OF 2009

:: 3 ::

5. The petitioner shall be released on bail on his executing

bond for Rs.50,000/- with two solvent sureties for the like amount to

the satisfaction of the Judicial Magistrate of the First Class – II,

Ernakulam, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, till the
final report is filed or until further orders;

b) The petitioner shall appear before the investigating
officer for interrogation as and when required;

c) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

d) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

e) In case of breach of any of the conditions mentioned
above, the bail shall be liable to be cancelled.

The Bail Application is allowed as above.

(K.T.SANKARAN)
Judge

ahz/