High Court Kerala High Court

Sujimon vs Sub Inspector Of Police on 28 April, 2009

Kerala High Court
Sujimon vs Sub Inspector Of Police on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2096 of 2009()


1. SUJIMON,S/O.GANGADHARAN,
                      ...  Petitioner
2. KANCHANA,W/O.GANGADHARAN,

                        Vs



1. SUB INSPECTOR OF POLICE,
                       ...       Respondent

2. DEPUTY SUPDT.OF POLICE,THRISSUR.

3. STATE OF KERALA,

                For Petitioner  :SRI.M.H.HANIL KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :28/04/2009

 O R D E R
                          P. BHAVADASAN, J.
                        - - - - - - - - - - - - - - - -
                        B.A. No. 2096 of 2009
                       - - - - - - - - - - - - - - - - -
                 Dated this the 28th day of April, 2009.

                                   ORDER

This is a petition filed under Section 439 of Criminal Procedure

Code seeking bail.

2. Petitioners are accused in Crime No.127/2009 of

Vellikulangara Police Station for the offences punishable under

Sections306, 498A read with Section 34 IPC.

3. After hearing both sides, it is felt that it is a fit case to grant

bail to the petitioners.

The application is allowed as follows:

1) Petitioners shall be released on bail on each of them executing

a bond for Rs.10,000/-( Rupees Ten Thousand Only) with two solvent

sureties for the like sum each to the satisfaction of the Magistrate

Court concerned.

2) Petitioners shall report before the investigating officer on

every Wednesday between 10 a.m. and 11 a.m. till final report is laid.

3) Petitioners shall not tamper or attempt to tamper with the

evidence or influence or try to influence the witnesses.

P. BHAVADASAN, JUDGE

scm