IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 4701 of 2009()
1. KEERI ANEESH, S/O.KANNAN,
... Petitioner
Vs
1. THE STATION HOUSE OFFICER,
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.A.MOHAMED MUSTAQUE
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :21/08/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.4701 of 2009
---------------------------------------------
Dated this the 21st day of August, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No.575 of 2009 of Valapattanam Police Station.
2. The offences alleged against the petitioner are under
Sections 354, 506(i), 509 and 328 of the Indian Penal Code.
3. The incident occurred on 31.7.2009. The petitioner
was arrested on 4.8.2009 and he was remanded to judicial
custody. It is submitted by the learned Public Prosecutor that the
investigation was completed and the charge was laid on
7.8.2009.
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 fact that the charge
was laid, I am of the view that bail can be granted to the
petitioner.
The petitioner shall be released on bail on his executing
BA No.4701/2009 2
bond for Rs.25,000/- with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-II, Kannur, subject to the following conditions:
a) The petitioner shall appear before the Station House
Officer, Valapattanam Police Station on every Monday
between 9 A.M. and 11 A.M., for a period of two months;
b) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
c) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;
d) 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