IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1950 of 2009()
1. JITHIN RATHEEP, S/O. RATHEEP
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.K.RAVISANKAR
For Respondent : No Appearance
The Hon'ble MR. Justice P.BHAVADASAN
Dated :15/04/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
B.A. No. 1950 of 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of April, 2009.
ORDER
This is a petition filed under Section 439 of Criminal
Procedure Code seeking bail.
2. Petitioner is accused in Crime No. 549/2007 of Kannur
Town Police Station for the offences punishable under Sections 143,
147, 148, 324 and 307 read with Section 34 of the Indian Penal Code.
3. The facts are stated in the order of the court below,
which is appended to this petition. Considering the facts, bail needs to
be granted.
The application is allowed as follows:
1) Petitioner shall be released on bail on his executing a
bond for Rs.25,000/- (Rupees Twenty five thousand only) with two
solvent sureties for the like sum each to the satisfaction of JFCM
concerned.
2) Petitioner shall not tamper or attempt to tamper with the
evidence or influence or try to influence the witnesses.
P. BHAVADASAN,
JUDGE
sb.