IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 6722 of 2009()
1. MANU,S/O.MANIYAN,VATTAVILA PUTHEN VEEDU,
... Petitioner
Vs
1. STATE OF KERALA,REPRESENTED BY THE
... Respondent
2. SUB INSPECTOR OF POLICE,BALARAMAPURAM
For Petitioner :SRI.G.SUDHEER
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/12/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
B.A.No.6722 of 2009
---------------------------------------------
Dated this the 9th day of December, 2009
ORDER
This is an application for bail under Section 439 of the
Code of Criminal Procedure. The petitioner is accused No.5 in
Crime No.208 of 2008 of Balaramapuram Police Station.
2. The offences alleged against the petitioner are under
Sections 120B, 143, 147, 148, 109, 458, 323, 324 and 302 read
with Section 149 of the Indian Penal Code.
3. The date of occurrence was on 15.5.2008. The
petitioner was arrested on 23.10.2009.
4. It is submitted by the learned counsel for the
petitioner that all the accused persons were arrested and they
were released on bail. It is also submitted by the learned
counsel for the petitioner that the deceased had abducted the
sixth accused and he was detained by the deceased for a few
days. The prosecution case is that the murder was committed as
a retaliation for the said abduction and detention. The
investigation is at the final stage.
5. Taking into account the facts and circumstances of the
case, the duration of the judicial custody undergone by the
BA No.6722/2009 2
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.
The petitioner shall be released on bail on his executing
bond for Rs.50,000/- with two solvent sureties for the like
amount to the satisfaction of the Judicial Magistrate of the First
Class-III, Neyyattinkara, subject to the following conditions:
a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on every Monday and
Thursday, 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
csl