IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1829 of 2009()
1. JOSHY CYRIAC, S/O.CYRIAC,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
For Petitioner :SRI.RENJITH B.MARAR
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :06/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No. 1829 of 2009
- - - - - - - - - - - - - - - -
Dated this the 6th day of April, 2009.
O R D E R
In this Petition filed under Sec. 439 Cr.P.C. the petitioner
who is the accused in Crime No. 441 of 2004 of Thodupuzha
Police Station for offences punishable under Sections 420, 468,
465 and 471 I.P.C., seeks his enlargement on bail. The
petitioner was arrested on 30.03.2009.
2. I heard the learned counsel for the petitioner and the
learned Public Prosecutor.
3. Having regard to the nature of the offences, the
duration of judicial custody undergone by the petitioner, the
present stage of investigation of the case and the other
circumstances of the case etc., I am inclined to grant bail to the
petitioner. Accordingly, the petitioner is directed to be released
on bail with effect from 15.04.2009 on his executing a bond for
Rs. 25,000/- (Rupees twenty five thousand only) with two solvent
sureties each for the like amount to the satisfaction of the Chief
Judicial Magistrate, Thodupuzha and subject to the following
conditions:
B.A. No.1829/2009 : 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.
If the petitioner commits breach of any of the above conditions,
the bail granted to him shall be liable to be cancelled.
This application is allowed as above.
Dated this the 6th day of April, 2009.
V.RAMKUMAR, JUDGE.
rv
B.A. No.1829/2009 : 3 :