IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 516 of 2010()
1. KARTHIKEYAN, S/O.SANKARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.VINCENT JOSEPH
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 516 of 2010
------------------------------
Dated this the 5th day of February, 2010
O R D E R
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is the accused in
Crime No. 12/2010 of Venmony Police Station, Alappuzha.
2. The offences alleged against the petitioner are under
Sections 447, 324, 326 and 308 of the Indian Penal Code.
3. The prosecution case is that on 12/1/2010, the accused
attacked the de facto complainant and she sustained serious
injuries. It is alleged that the wife of the petitioner had quarreled
with the petitioner and she had left the matrimonial home and
gone to her own house. The prosecution alleges that the
petitioner believed that it was due to the acts of the injured that
the wife of the petitioner left the matrimonial home. On account
of that rivalry, the petitioner attacked the victim.
4. The petitioner was arrested on 14/1/2010 and he was
remanded to judicial custody. The investigation is not over.
5. The learned counsel for the petitioner submitted that
the petitioner is prepared to comply with any condition that may
B.A. No. 516 /2010
2
be imposed for granting bail.
6. 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 on stringent conditions.
7. The petitioner shall be released on bail on his executing
bond for Rs.25,000/-with two solvent sureties each for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-I, Chengannur 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 and Thursdays, 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 into the
limits of Venmony Police Station for a
period of two months except for complying
with conditions A and B.
D) The petitioner shall not try to influence the
prosecution witnesses or tamper with the
evidence.
B.A. No. 516 /2010
3
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
scm