High Court Kerala High Court

Murali K.R. vs State Of Kerala on 8 April, 2009

Kerala High Court
Murali K.R. vs State Of Kerala on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1865 of 2009()


1. MURALI K.R., AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.RAJIT

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :08/04/2009

 O R D E R
                              V. RAMKUMAR, J.
                    - - - - - - - - - - - - - - - - -
              Bail Application No. 1865 of 2009
                     - - - - - - - - - - - - - - - -
            Dated this the 8th       day of April, 2009.

                              O R D E R

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

who is the 1st accused in Crime No. 637 of 2008 of Pavaratty

Police Station for offences punishable under Sections 143, 147,

148, 324 and 307 r/w Section 149 I.P.C., seeks his enlargement

on bail. The petitioner was arrested on 18.03.2009.

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 18.04.2009 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

J.F.C.M., Chavakkad and subject to the following conditions:

B.A. No.1865/2009 : 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 not enter the limits of
Pavaratty Police Station until further
orders.

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

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

5. 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 8th day of April, 2009.

V.RAMKUMAR, JUDGE.

rv

B.A. No.1865/2009 : 3 :