IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2455 of 2010()
1. JOHNSON @ SHEFEEQUE, S/O.MATHEWS,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE
... Respondent
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :27/04/2010
O R D E R
P.Q. BARKATH ALI, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=
B.A. No. 2455 of 2010
-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 27th day of April, 2010
O R D E R
This is a bail application filed by the accused in
Crime No.80/2010 of Elathur Police Station under
section 439 of the Cr.P.C.
2. The allegation against the petitioner is that he
married the de facto complainant concealing his
earlier marriage and subsequently he harassed her
and thereby committed offence punishable under
section 494, 495, 496, 498-A and 406 read with
section 34 of the IPC.
3. The petitioner was arrested on 24.3.2010.
The Judicial First Class Magistrate Court, Koyilandy
rejected his bail application and he is in remand
thereafter.
4. Notice given to the learned Public Prosecutor.
Heard learned counsel for the petitioner and the
learned Public Prosecutor.
B.A. No. 2455 of 2010
2
5. For the following reasons, I am inclined to
grant bail to the petitioner. The petitioner is in
remand from 24.3.2010 onwards. Further the learned
Public Prosecutor submits that the investigation is
almost over. Therefore I feel that he can be released
on bail.
6. In the result, the petition is allowed. The
petitioner shall be released on bail on his executing a
bond for Rs.25,000/- each with two solvent sureties for
like sum each to the satisfaction of the lower court on
the following conditions:-
1) The petitioner shall appear before
the Investigating Officer between
10 A.M. and 11 A.M. on all
Mondays.
2) The petitioners shall co-operate
with the investigation and shall
not try to influence the
prosecution witnesses or tamper
with the evidence.
B.A. No. 2455 of 2010
3
3) Petitioner shall not leave the limits
of the jurisdiction of the lower
court without prior permission.
4) In case of breach of any of the
conditions mentioned above, lower
court can cancel his bail.
P.Q. BARKATH ALI, JUDGE.
dmb