IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 3382 of 2009()
1. RIYAS @ SHIYAS AGED 27,
... Petitioner
Vs
1. KERALA STATE REPRESENTED BY THE S.H.O.
... Respondent
For Petitioner :SRI.MATHAI VARKEY MUTHIRENTHY
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :24/06/2009
O R D E R
K.T.SANKARAN, J.
------------------------------------------------------
B.A. NO. 3382 OF 2009
------------------------------------------------------
Dated this the 24th June, 2009
O R D E R
This is an application for bail under Section 439 of the Code of
Criminal Procedure. The petitioner is accused No.3 in Crime No.523 of
2009 of Palarivattom Police Station.
2. The offences alleged against the petitioner are under Sections
324, 326, 365 and 308 read with Section 34 of the Indian Penal Code.
3. The petitioner was arrested on 18.5.2009 and he is in judicial
custody. Accused No.2 was granted bail as per the order dated
15.6.2009 in B.A.No.3171 of 2009. Learned counsel for the petitioner
submitted that the first accused was also released on bail.
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.
5. The petitioner shall be released on bail on his executing bond
B.A. NO. 3382 OF 2009
:: 2 ::
for Rs.50,000/- with two solvent sureties for the like amount to the
satisfaction of the Judicial Magistrate of the First Class – I, Ernakulam,
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
ahz/