IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3883 of 2009()
1. VINOD, S/O.VIJAYAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
For Petitioner :SRI. K.SIJU
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/07/2009
O R D E R
K.T.SANKARAN, J.
--------------------------------
B.A.No.3883 of 2009
---------------------------------
Dated this the 17th day of July, 2009
ORDER
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is accused No.4 in Crime No.323 of
2008 of Chadayamangalam Police Station.
2. The offences alleged against the petitioner are under
Sections 323, 324, 294(b) and 308 read with Section 34 of the Indian
Penal Code.
3. The date of occurrence was on 8.6.2008. After the
investigation, charge was laid on 10.1.2009. Thereafter, the petitioner
surrendered before court on 3.7.2009 and he was remanded to 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 fact that the charge was laid in the
case, 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 Class-II,
BA No.3883/2009 2
Kottarakkara, subject to the following conditions:
a) The petitioner shall not try to influence the prosecution witnesses
or tamper with the evidence;
b) The petitioner shall not commit any offence or indulge in any
prejudicial activity while on bail;
c) 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