High Court Kerala High Court

Soorya Das vs Station House Officer on 3 July, 2009

Kerala High Court
Soorya Das vs Station House Officer on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3605 of 2009()


1. SOORYA DAS, AGED 18 YEARS, S/O.SURESH,
                      ...  Petitioner

                        Vs



1. STATION HOUSE OFFICER, KASARGOD POLICE
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :03/07/2009

 O R D E R
                             K.T.SANKARAN, J.
                ------------------------------------------------------
                         B.A. NO. 3605 OF 2009
                ------------------------------------------------------
                      Dated this the 3rd July, 2009


                                   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.326 of

2009 of Kasaragod Police Station.

2. The offence alleged against the petitioner is under Section 392

of the Indian Penal Code.

3. The petitioner was arrested on 1.5.2009 and he was remanded

to judicial custody on 2.5.2009. Learned Public Prosecutor submitted that

charge was laid in the case.

4. 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 fact that the charge was laid, I am of the view that bail

can be granted to the petitioner.

5. The petitioner shall be released on bail on his executing bond

for Rs.25,000/- with two solvent sureties for the like amount to the

B.A. NO. 3605 OF 2009

:: 2 ::

satisfaction of the Chief Judicial Magistrate, Kasaragod, subject to the

following conditions:

a) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

b) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;

c) 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

ahz/