High Court Kerala High Court

Babu @ Chulla Babu vs State Of Kerala Rep. By Public on 12 March, 2009

Kerala High Court
Babu @ Chulla Babu vs State Of Kerala Rep. By Public on 12 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 1121 of 2009()


1. BABU @ CHULLA BABU,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.RAMKUMAR

 Dated :12/03/2009

 O R D E R
                           V. RAMKUMAR, J.
                ===============================
                  Bail Application No.1121 of 2009
                ===============================
                         DATED: 12.03.2009


                              O R D E R

In this Petition filed under Sec. 439 Cr.P.C. the petitioner

who is the sole accused in Crime No.38 of 2009 of Aryanad

Police Station for offences punishable under Section 376 I.P.C. &

Section 3(i)(xi) of Scheduled Caste and Scheduled Tribe

(Prevention of Atrocities) Act, 1989, seeks his enlargement on

bail. The petitioner was arrested on 4.2.09.

2. I heard the learned counsel for the petitioner and the

learned Public Prosecutor.

3. Having regard to the nature of the offences, the

duration of judicial custody undergone by the petitioner, the

present stage of investigation of the case and the other

circumstances of the case etc., I am inclined to grant bail to the

petitioner. Accordingly, the petitioner is directed to be released

on bail w.e.f. 23.3.09 on his executing a bond for Rs. 10,000/-

(Rupees ten thousand only) with two solvent sureties each for the

like amount to the satisfaction of the J.F.C.M-I,Nedumangad and

subject to the following conditions:

B.A. No.1121/2009 2

1. The petitioner shall report before the
Investigating Officer between 9 a.m. and 11
a.m. on all Wednesdays.

2. The petitioner shall make himself
available for interrogation as and when
required by the police at any time till the
filing of the final report.

3.. The petitioner shall not influence or
intimidate the prosecution witnesses nor
shall he attempt to tamper with the
evidence for the prosecution.

4. The petitioner shall not commit any
offence while on bail.

If the petitioner commits breach of any of the above conditions,

the bail granted to him shall be liable to be cancelled.

This application is allowed as above.

Dated this the 12th day of March, 2009

V.RAMKUMAR, JUDGE.

sj

B.A. No.1121/2009 2