High Court Kerala High Court

Sandeep vs State Of Kerala on 10 July, 2009

Kerala High Court
Sandeep vs State Of Kerala on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 3693 of 2009()


1. SANDEEP, S/O. KRISHNAN KUTTY,
                      ...  Petitioner
2. SANTHAKUMAR, S/O. KRISHAN KUTTY

                        Vs



1. STATE OF KERALA, REP. BY PUBLIC
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :PUBLIC PROSECUTOR

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

 Dated :10/07/2009

 O R D E R
                       K.T. SANKARAN, J.
                    ---------------------------
                     B.A. No. 3693 of 2009
                ------------------------------------
               Dated this the 10th day of July, 2009

                            O R D E R

This is an application for bail under Section 439 of the

Code of Criminal Procedure. Petitioners are accused Nos. 4 and

5 in Crime No.377/2009 of Ottapalam Police Station.

2. The offences alleged against the petitioners are under

Sections 143, 147, 148, 447, 427 and 153 A read with

Section 149 of the Indian Penal Code.

3. The date of occurrence was on 9/06/2009. The

petitioners were arrested on 14/06/2009 and they are in judicial

custody. The learned Public Prosecutor submitted that

investigation of the case is at the final stage.

4. Taking into account the facts and circumstances of the

case, the duration of the judicial custody undergone by the

petitioners, the nature of the offence and the present stage of

investigation, I am of the view that bail can be granted to the

petitioners.

5. The petitioners shall be released on bail on their

executing a bond for Rs. 25,000/- each with two solvent sureties

B.A. No. 3693/2009
Page numbers

each for the like amount to the satisfaction of the Judicial

Magistrate of the First Class, Ottapalam subject to the following

conditions:-

A) The petitioners 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 petitioners shall appear before the
Investigating Officer for interrogation as
and when required.

C) The petitioners shall not enter into the
territorial limits of Ottapalam Police
Station except for complying with
conditions A and B, until further orders.

D) The petitioners 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

scm