High Court Kerala High Court

Bharath vs Sub Inspector Of Police on 29 January, 2009

Kerala High Court
Bharath vs Sub Inspector Of Police on 29 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 365 of 2009()


1. BHARATH, AGED 32 YEARS,S/O.KAMBANARA
                      ...  Petitioner

                        Vs



1. SUB INSPECTOR OF POLICE, PANANGAD
                       ...       Respondent

                For Petitioner  :SRI.K.V.SABU

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :29/01/2009

 O R D E R
                            K.HEMA, J.
                      --------------------------------
                      B.A. No.365 OF 2009
                      --------------------------------
            Dated this the 29th day of January, 2009


                             O R D E R

This petition is for bail.

2. The alleged offences are under Sections 328, 326, 143,

147, 341, 365 and 120(B) of I.P.C. According to prosecution,

sixth accused made a phone call to the defacto complainant,

who was engaged in dealing with cinema CDs and asked him

to come to Mermaid Hotel. Accordingly, defacto complainant

along with 3 others went to the hotel, from where accused nos.

1 to 6 wrongfully confined him in a room and made him to sign

certain documents purported to be an agreement for the

transfer of the newly created cinema CDs. They were locked

up in the room for 5 days.

3. Petitioner is the second accused. The incident

occurred on 26.11.2008 and petitioner was arrested on

21.12.2008. Learned Public Prosecutor submitted that he has

no objection in granting bail to petitioner but, conditions may

be imposed.

On hearing both sides, I am satisfied that bail can be

B.A.No.365 of 2009
2

granted to petitioner on conditions.

Hence, the following order is passed :

Petitioner shall be released on bail on his

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

sureties each for like sum to the satisfaction of the

Magistrate court concerned on the following

conditions :

(i) Petitioner shall report before Investigating

Officer on every Monday, Wednesday and

Saturday between 10 a.m. and 1 p.m. until

further orders.

(ii) Petitioner shall not influence or intimidate

any witness or commit any offence while on

bail and in case of breach of this condition,

bail is liable to be cancelled.

The petition is allowed.

K.HEMA, JUDGE

pac