High Court Kerala High Court

Mathew Meetta vs State Of Kerala on 10 August, 2009

Kerala High Court
Mathew Meetta vs State Of Kerala on 10 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 4426 of 2009()


1. MATHEW MEETTA, S/O,MATHEW
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/08/2009

 O R D E R
                          K.T.SANKARAN, J.
                  ---------------------------------------------
                         B.A.No.4426 of 2009
                  ---------------------------------------------
              Dated this the 10th day of August, 2009




                                 ORDER

This is an application for bail under Section 439 of the

Code of Criminal Procedure. The petitioner is the sole accused

in Crime No.602 of 2009 of Cherthala Police Station.

2. The offences alleged against the petitioner are under

Sections 279, 337, 304, 304(A) and 308 of the Indian Penal Code

and Sections 134(A) and 134(B) of the Motor Vehicles Act.

3. The incident was on 21.7.2009. The petitioner was

arrested on 22.7.2009 and he is in judicial custody.

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

amount to the satisfaction of the Judicial Magistrate of the First

BA No.4426/2009 2

Class, Cherthala, subject to the following conditions:

a) The petitioner shall report before the investigating officer
between 9 A.M. and 11 A.M. on all Mondays, 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