IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 1622 of 2009()
1. SHIBU @ KATTALAN SHIBU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
For Petitioner :SRI.NIREESH MATHEW
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice V.RAMKUMAR
Dated :01/04/2009
O R D E R
V. RAMKUMAR, J.
- - - - - - - - - - - - - - - - -
Bail Application No.1622 of 2009
- - - - - - - - - - - - - - - -
DATED:01.04.2009
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.168 of 2009 of
Vadakkekara Police Station for offences punishable under
Secs.324 and 307 I.P.C., seeks his enlargement on bail.
Petitioner surrendered on 4.3.2009.
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. 6.4.09 on his executing a bond for Rs. 25,000/-
(Rupees twenty five thousand only) with two solvent sureties
each for the like amount to the satisfaction of the J.F.C.M-I,
North Paravur and subject to the following conditions:
B.A. No.1622/09 2
1. The petitioner shall report before the
Dy.S.P.,Aluva 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 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.
5. The petitioner shall not enter the limits of
the Vadakkekara Police Station until further
orders.
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.
V.RAMKUMAR, JUDGE.
sj
B.A. No.1622/09 2