High Court Kerala High Court

P.Salim vs State Of Kerala Represented By The on 12 June, 2009

Kerala High Court
P.Salim vs State Of Kerala Represented By The on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3149 of 2009()


1. P.SALIM,S/O.POKKAR,PUZHAKKAL HOUSE,
                      ...  Petitioner

                        Vs



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

2. SUB INSPECTOR,KOLAVALLUR POLICE STATION.

                For Petitioner  :SRI.K.ANAND

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :12/06/2009

 O R D E R
                           K.T.SANKARAN, J.
                        ----------------------------
                          B.A.No.3149 of 2009
                       -----------------------------
                  Dated this the 12th day of June, 2009


                               ORDER

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

Criminal Procedure. The petitioner is the accused No.6 in Crime

No.115 of 2009 of Kolavallur Police Station.

2. The offences alleged against the petitioner are under

Sections 143, 147, 148, 326, 308 and 427 read with Section 149 of

the Indian Penal Code. The petitioner was arrested on 11.5.2009 and

he is in judicial custody.

3. The prosecution case is that the accused persons attacked

the defacto complainant, who is a cleaner in a bus, due to political

rivalry. The overt act alleged against the petitioner is that he and two

other persons broke the glasses of the bus.

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.

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

BA No.3149/2009 2

the satisfaction of the Chief Judicial Magistrate Court, Thalassery,

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
csl