IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6928 of 2009()
1. SURYAVEERAN,S/O.MANOJ,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :26/11/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 6928 OF 2009
------------------------------------------------------
Dated this the 26th day of November, 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 third accused in Crime No.637
of 2009 of Eravipuram Police Station.
2. The offences alleged against the petitioner are under Sections
324, 326 and 308 read with Section 34 of the Indian Penal Code and
Section 27 of the Arms Act.
3. The date of occurrence was on 8.11.2009. The petitioner was
arrested on 11.11.2009.
4. Learned Public Prosecutor submitted that two persons are yet to
be identified and arrested. Learned counsel for the petitioner submitted
that those two persons have filed applications for anticipatory bail and,
therefore, there is no question of any difficulty in identifying them. The
petitioner is prepared to abide by any condition that may be imposed for
granting bail.
B.A. NO. 6928 OF 2009
:: 2 ::
5. 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.
6. The petitioner shall be released on bail on his executing 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, Kollam, 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 enter the limits of Eravipuram Police
Station for a period of two months;
d) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;
e) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
f) 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/