High Court Kerala High Court

Binu.I vs State Of Kerala Represented By The on 1 October, 2009

Kerala High Court
Binu.I vs State Of Kerala Represented By The on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 5551 of 2009()


1. BINU.I, S/O.SASIDHARAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.JOHNSON GOMEZ

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :01/10/2009

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                       B.A. NO. 5551 OF 2009
             ------------------------------------------------------
             Dated this the 1st day of October, 2009

                                O R D E R

This is an application for bail under Section 439 of the Code of

Criminal Procedure. The petitioner is the accused in Crime No.447

of 2009 of Eravipuram Police Station.

2. The offences alleged against the petitioner are under

Sections 366A and 376 of the Indian Penal Code.

3. The petitioner was arrested on 8.9.2009 and he was

remanded to judicial custody. The application for bail submitted by

the petitioner was dismissed by the learned Magistrate as per the

order dated 8.9.2009. It is submitted by the learned Public

Prosecutor that the investigation is in progress. Potency test was

conducted.

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.

B.A. NO. 5551 OF 2009

:: 2 ::

5. 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- II,

Kollam, 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 and
Thursdays, 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 enter the limits of Eravipuram
Police Station for a period of two months except for
complying with conditions (a) and (b);

d) The petitioner shall not try to influence the prosecution
witnesses or tamper with the evidence;

e) The petitioner shall not commit any offence or indulge in
any prejudicial activity while on bail;

f) 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

ahz/