IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 609 of 2010()
1. STEEPHENSON @ CHELLAPPAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/02/2010
O R D E R
K.T. SANKARAN, J.
---------------------------
B.A. No. 609 of 2010
------------------------------------
Dated this the 11th 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 accused No.1 in
Crime No. 32/2010 of Malayinkil Police Station,
Thiruvananthapuram.
2. The offences alleged against the petitioner are under
Sections 324 and 308 read with Section 34 of the Indian Penal
Code.
3. The date of occurrence was on 16/1/2010. The
petitioner was arrested on 23/1/2010.
4. Heard the learned counsel for the petitioner and the
learned Public Prosecutor.
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
B.A. No. 609/2010
2
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, Kattakada 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 try to influence the
prosecution witnesses or tamper with the
evidence.
D) The petitioner shall not commit any offence
or indulge in any prejudicial activity while
on bail.
E) 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