IN THE HIGH COURT OF KERALA AT ERNAKULAM
Bail Appl..No. 2237 of 2009()
1. JASAR.S.C, AGED 20 YEARS,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE STATION HOUSE OFFICER, (CR.NO.212/09
For Petitioner :SRI.M.SASINDRAN
For Respondent :PUBLIC PROSECUTOR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :05/05/2009
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
B.A. No.2237 OF 2009
---------------------------------------
Dated this the 5th day of May, 2009
O R D E R
This is a petition for bail filed under Section 439 of the
Code of the Criminal Procedure. Petitioner is the second
accused in crime No.212/2009 of Hosdurg Police Station
alleging commission of offences punishable under Sections
143, 147, 148, 341, 324, 308 read with 149 of the Indian Penal
Code.
2. In connection with the above crime, the petitioner was
arrested on 10.04.2009 and since then, he has been in judicial
custody.
3. I have heard the learned counsel for the petitioner
and also the learned Public Prosecutor.
4. Having regard to the nature of the allegations levelled
against the petitioner and the progress of the investigation in
respect of the said crime, I think the petitioner can be granted
bail subject to the stringent conditions. Accordingly, this
application is allowed on the following conditions :
B.A.No.2237 of 2009
2
i) Petitioner shall be released on bail on his
executing a bond for Rs.50,000/- with two solvent
sureties for the like sum each to the satisfaction
of the Judicial First Class Magistrate Court-I,
Hosdurg.
ii) Petitioner shall report before the investigating
officer once in a week that is, on every Saturday
between 10 a.m. and 11 a.m. till the final report
is laid.
iii) Petitioner shall not tamper with or attempt to
tamper with evidence or intimidate or influence
or attempt to intimidate or influence the
witnesses.
C.T.RAVIKUMAR
JUDGE
pac