High Court Kerala High Court

George Mathew vs State Of Kerala Rep.By The Public on 5 May, 2009

Kerala High Court
George Mathew vs State Of Kerala Rep.By The Public on 5 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 2302 of 2009()


1. GEORGE MATHEW,S/O.MATHEW M.GEORGE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY THE PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/05/2009

 O R D E R
                        C.T.RAVIKUMAR, J.
                  -------------------------------------------
                      B.A.No.2302 of 2009
                  ------------------------------------------
              Dated, this the 5th    day of May, 2009

                             ORDER

This is an application filed under Section 439 of the

Code of Criminal Procedure. Petitioner is the first accused in

Crime No.232 of 2009 of Ranny Police Station alleging

commission of offences punishable under Sections 143, 147,

308, 323, 324, 427 read with Section 149 of the Indian Penal

Code.

2. Annexure I FIR would reveal that originally the

allegation was that there was a scuffle between the petitioner,

deceased and one Sujith and in order to escape from the attack

the deceased ran backwards and at that time he was hit by a

jeep and sustained instantaneous death. The petitioner is a

furniture merchant and according to him the alleged incident

had occurred as stated above. In connection with the case he

was arrested on 20.4.2009 and since then he is in judicial

custody.

3. I have heard the learned Public Prosecutor.

Considering the nature of the allegations and the progress of

B.A.No.2302 of 2009
2

the investigation, I think bail can be granted to the petitioner.

3. Accordingly this application is allowed subject to

the following conditions:

i) Petitioner shall be released on bail on his

executing a bond for Rs.15000/- with two solvent sureties for

the like sum each to the satisfaction of the Judicial I Cass

Magistrate-I, Ranny.

ii) Petitioner shall report before the investigating

officer on all Mondays and Fridays between 10 a.m. and 11 a.m.

till the final report is laid.

Iii) Petitioner shall not tamper with or attempt to

tamper with evidence or intimidate or influence or attempt to

intimidate or influence the witnesses.

C.T.RAVIKUMAR, JUDGE
vns