High Court Kerala High Court

Jose vs The Sub Inspedtor Of Police on 18 April, 2008

Kerala High Court
Jose vs The Sub Inspedtor Of Police on 18 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2433 of 2008()


1. JOSE, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. THE SUB INSPEDTOR OF POLICE,
                       ...       Respondent

2. THE DETECTIVE INSPECTOR,

3. STATE OF KERALA,

                For Petitioner  :SRI.THIRUMALA P.K.MANI

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :18/04/2008

 O R D E R
                  V.K.MOHANAN, J.
         --------------------------------
         Bail Application No.2433 of 2008
         --------------------------------
       Dated this the 18th day of April, 2008

                     O R D E R

In this Petition filed under Sec. 439 Cr.P.C.

the petitioner who is accused No.2 in Crime

No.284/2006 of the Fort Police Station,

Thiruvananthapuram for offences punishable under

Sec.489(b) and (c) read with Section 34 I.P.C.,

seeks his enlargement on bail.

2. I have heard the learned counsel for the

petitioner and the learned Public Prosecutor. The

learned Public Prosecutor submits that he has no

objection in bail being granted to the petitioner.

Accordingly, this petition is allowed. The

petitioner is directed to be released on bail on

his executing a bond for Rs.15,000/- (Rupees

fifteen thousand only) with two solvent sureties

each for the like amount to the satisfaction of the

concerned J.F.C.M subject to the following

conditions:

B.A.No.2433/08
-:2:-

1.The petitioner shall report before
the Investigating Officer between 9
a.m. and 11 a.m. on all Wednesdays.

2. The petitioner shall make himself
available for interrogation as and
when required by the police till
the filing of the final report.

3. The petitioner shall not influence
or intimidate the prosecution
witnesses nor shall he attempt to
tamper with the evidence for the
prosecution.

4. The petitioner shall not commit any
offence while on bail.

3. If the petitioner commits breach of any of

the above conditions, the bail granted to him

shall be liable to be cancelled.

4. This application is allowed as above.

V.K.MOHANAN,JUDGE.

jsr

B.A.No.2433/08
-:3:-

Mbs/