High Court Kerala High Court

Georgekutty vs State Of Kerala on 7 December, 2009

Kerala High Court
Georgekutty vs State Of Kerala on 7 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 6909 of 2009()


1. GEORGEKUTTY, S/O.THOMAS, VILAYIL VEEDU,
                      ...  Petitioner
2. KRISHNAN KUTTY @ AJI,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.T.THOMAS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :07/12/2009

 O R D E R
                M.SASIDHARAN NAMBIAR,J.
                ------------------------------------------
                    B.A.NO.6909 OF 2009
                ------------------------------------------
                Dated 7th         December 2009

                             O R D E R

Petitioners are accused in Crime No.1746/2009

of Kottarakara police station registered for the

offences under Sections 308 and 109 of Indian Penal Code.

Prosecution case is that on 18/10/2009 at about 8.30 p.m

in furtherance of their common intention, first

petitioner beat on the head of the injured causing

grievous hurt and they thereby committed the offences.

Petitioners were arrested on 3/11/2009. Since then, they

have been in custody. Learned counsel appearing for the

petitioners submitted that petitioners were already given

to the police for interrogation and as they have been in

custody since 3/11/2009, they be granted bail and they

are prepared to abide by any condition.

2. Learned Public Prosecutor submitted that

investigation is in progress and if petitioners are to

be released on bail, sufficient conditions be imposed.

3. Considering the fact that petitioners have

been in custody since 3/11/2009 and they have been

sufficiently interrogated after, giving their custody to

the police, it is not in the interest of justice to

BA 6909
2

continue the detention. On sufficient conditions they

could be released on bail.

4. petitioners are to be released bail on

executing bond for Rs.20,000/- with two solvent sureties

each for the like sum to the satisfaction of Judicial

First Class Magistrate, Kottarakara on the following

conditions.

1) Petitioners shall appear before the

investigating officer on every Wednesday between 10 and

12 a.m for one month and thereafter as and when

requested by the investigating officer.

2) Petitioners shall not induce, threaten or

influence any witness from revealing facts known to

them to the investigating officer or to the court.

3) Petitioners shall not leave the State

without the permission of the Magistrate.

4) Petitioners shall not involve in any other

offence and shall co-operate with the investigation.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.